Gujarat High Court
Mathurbhai vs State on 11 June, 2010
Gujarat High Court Case Information System
Print
SCA/6815/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6815 of 2010
=============================================
MATHURBHAI
SOMABHAI RATHVA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=============================================
Appearance
:
M/S THAKKAR ASSOC. for
Petitioner(s) : 1,
MR KARTIK PANDYA ASST. GOVERNMENT PLEADER for
Respondent(s) : 3,
None for Respondent(s) : 1-2 -
4.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/06/2010
ORAL
ORDER
Heard
Mr. Thakkar, learned advocate for the petitioner.
Rule.
Mr. Kartik Pandya, learned Assistant Government Pleader waives
service of rule on behalf of respondent No.3.
Registry
is directed to list this matter for final hearing in seriatum in
accordance with the actual date of detention.
Learned
advocate for the petitioner is directed to serve the copy of the
petition to Mr. P.S. Champenari, learned Asst. Solicitor General of
India.
Direct
service is permitted to respondents No. 1 and 2 and for Respondent
No.4 through R.P.A.D.
[ANANT
S. DAVE, J.]
//smita//
Top