Gujarat High Court
Bharatbhai vs District on 26 August, 2010
Gujarat High Court Case Information System
Print
SCA/10045/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10045 of 2010
=========================================
BHARATBHAI
MANGAJI THAKORE - Petitioner(s)
Versus
DISTRICT
MAGISTRATE & 2 - Respondent(s)
=========================================
Appearance
:
MS G VIJAYA
LAKSHMI for
Petitioner(s) : 1,
None for Respondent(s) : 1, 3,
MS MAITHILI
MEHTA, LD. ASST. GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 26/08/2010
ORAL
ORDER
Heard
Ms.G. Vijay Lakshmi, learned counsel for the petitioner.
Rule.
Ms.Maithili Mehta, learned Assistant Government Pleader, waives
service of Rule on behalf of respondent no.3. Direct Service is
permitted qua respondent nos.1 and 2.
Office
is directed to list the matter for final hearing in seriatim as per
the actual date of detention.
(Z.
K. Saiyed, J)
Anup
Top