Gujarat High Court
Fakirmahamd vs State on 12 August, 2010
Gujarat High Court Case Information System
Print
SCA/8998/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8998 of 2010
=========================================================
FAKIRMAHAMD
ISMAILBHAI MAKRANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AR SHAIKH for
Petitioner(s) : 1,
MR JANAK RAVAL, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/08/2010
ORAL
ORDER
Heard
the learned Advocate for the petitioner and the learned AGP for the
respondents.
RULE.
Learned AGP waives service of Notice of Rule for the respondent No.
1. Direct service is permitted for respondents No.2 & 3.
Office
is directed to list the matter for final hearing in seriatum
according to the actual date of detention.
(Z.K.SAIYED,
J.)
sas
Top