Gujarat High Court High Court

Gotaji vs State on 23 August, 2010

Gujarat High Court
Gotaji vs State on 23 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/18046/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 18046 of 2005
 

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

GOTAJI
RAMTUJI THAKORE - 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 A.S.DAVE
		
	

 

 
 


 

Date
: 05/09/2005 

 

 
ORAL
ORDER

Heard
the learned advocate for the petitioner and learned Assistant
Government Pleader Mrs. Hansha B. Punani, for the respondent no.3.

Rule,
returnable after four weeks. Learned Assistant Government Pleader
waives service of rule for the respondent no.3. Direct Service is
permitted for respondent nos.1 and 2.

The
respondents are directed to file appropriate affidavit in reply on
service of rule promptly. Office is directed to list the matter on
final hearing board, as per the date of detention of the detenue,
when the matter is ready.

(ANANT
S. DAVE,J.)

amit

   

Top