Gujarat High Court High Court

Kirit vs Commissioner on 11 January, 2010

Gujarat High Court
Kirit vs Commissioner on 11 January, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/86/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 86 of 2010
 

 
 
=========================================


 

KIRIT
@ BHAU MANHARBHAI PREMDAS SOLANKI - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE & 2 - Respondent(s)
 

=========================================
 
Appearance
: 
MR
CHETAN B RAVAL for Petitioner(s) : 1, 
None for Respondent(s) : 1,
3, 
MS SHACHI MATHUR ASSISTNAT GOVERNMENT PLEADER for Respondent(s)
: 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 11/01/2010 

 

 
 
ORAL
ORDER

Heard
the learned advocate for the petitioner and learned AGP for the
respondents.

RULE.

Learned AGP wavies service of Rule for respondent No.2. Direct
service is permitted for respondents No.1 and 3. Office is directed
to list the matter for final hearing in seriatim according to the
actual date of detention.

(Z.K.SAIYED,
J.)

ynvyas

   

Top