Gujarat High Court High Court

Hadamatsinh vs State on 26 October, 2010

Gujarat High Court
Hadamatsinh vs State on 26 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12765/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12765 of 2010
 

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

 

HADAMATSINH
NAHARSINH SISODIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 26/10/2010 

 

 
 
ORAL
ORDER

Learned Government
Pleader Mr.Jani reports that Mr.Pramod Kumar, Additional Director
General of Police, in-charge of administration is present in the
Court and assures the Court that the authorities will see to it that
no discriminatory treatment is accorded to any person who is found to
have been involved or any way connected with the Latthakand
in question.

The matter is adjourned
to 28.10.2010, to report the concrete steps taken.

(Ravi R.Tripathi, J.)

*Shitole

   

Top