Gujarat High Court
Ashif vs State on 15 July, 2010
Gujarat High Court Case Information System
Print
SCA/8100/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8100 of 2010
=========================================================
ASHIF
JUSABHAI MTHUPUTRA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AR SHAIKH for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/07/2010
ORAL
ORDER
Heard
the learned advocate for the petitioner and the learned AGP for the
respondents.
Rule.
Learned AGP Ms Mehta waives service of rule for respondents No. 3.
Direct service is permitted for respondents no. 1 & 2. Office is
directed to list the matter for final hearing in seriatim according
to the actual date of detention.
[Z.K. SAIYED, J.]
mandora/
Top