Gujarat High Court
Anilbhai vs State on 11 October, 2011
Gujarat High Court Case Information System
Print
SCA/15052/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15052 of 2011
=========================================================
ANILBHAI
@ BODIYO CHANDRAKANT KHANDEKAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
MR KP RAVAL, Assistant Government Pleader for
Respondent(s) : 3,
None for Respondent(s) : 1 - 2
.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/10/2011
ORAL ORDER
Heard
the learned Advocate for the petitioner and the learned AGP for the
respondent.
RULE.
Learned AGP waives service of notice of rule on behalf of respondent
No.3. Direct service is permitted for respondent Nos.1 and 2.
Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.
(Z. K. SAIYED,
J.)
kks
Top