Gujarat High Court
Jasbhai vs State on 8 June, 2010
Gujarat High Court Case Information System Print SCA/6685/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6685 of 2010 ============================================= JASBHAI @ JAHO FATESINH MAHIDA THROUGH DAUGHTER - Petitioner(s) Versus STATE OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s) ============================================= Appearance : MR HR PRAJAPATI for Petitioner(s) : 1, MR KARTIK PANDYA ASST. GOVERNMENT PLEADER for Respondent(s) : 1, None for Respondent(s) : 2 - 3. ============================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 08/06/2010 ORAL ORDER
Heard
Mr. H.R. Prajapati, learned advocate for the petitioner.
Rule.
Mr. Kartik Pandya, learned Assistant Government Pleader waives
service of rule on behalf of respondent-State.
Registry
is directed to list this matter for final hearing in seriatum in
accordance with the actual date of detention.
Direct
service is permitted to respondents No. 2 and 3.
[ANANT
S. DAVE, J.]
//smita//
Top