Gujarat High Court High Court

Devkaransinh vs State on 20 June, 2008

Gujarat High Court
Devkaransinh vs State on 20 June, 2008
Bench: M.D. Shah
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8372/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8372 of 2008
 

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

 

DEVKARANSINH
@ TEMPO S/O. LALSINH RATHOD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AR SHAIKH for
Petitioner(s) : 1, 
Mr
Vinay Pandya, Asstt.GOVERNMENT
PLEADER for
Respondent(s)
:3 
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 20/06/2008 

 

 
 
ORAL
ORDER

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

RULE.

Learned AGP waives service of Notice for respondents No.3. Direct
Service is permitted for respondent No.1 & 2. Office is
directed to list the matter for final hearing in seriatum according
to the actual date of detention.

[M.D.

SHAH, J.]

msp