Gujarat High Court
Derik vs Commissioner on 8 June, 2010
Gujarat High Court Case Information System
Print
SCA/6672/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6672 of 2010
=========================================================
DERIK
@ DENI SURESHBHAI CHRISTIAN - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Petitioner(s) : 1,
None for Respondent(s) : 1, 3,
MR. KARTICK
PANDYA, LEARNED GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/06/2010
ORAL
ORDER
Heard
Mr. Chetan B Raval, 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 respondent nos. 1 and 3.
(Anant
S. Dave,J.)
pawan
Top