Gujarat High Court
Jethabhai vs State on 25 June, 2008
Bench: M.D. Shah
SCA/8553/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8553 of 2008 ========================================================= JETHABHAI PRAGJIBHAI MORI THRO BROTHER- POPATBHAI PRAGJI - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR BM MANGUKIYA for Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1, MR AJ DESAI, AGP for Respondent(s) : 3, None for Respondent(s) : 1-2 ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 25/06/2008 ORAL ORDER
Heard
learned advocates for the parties.
RULE.
Mr.A.J.Desai, learned AGP waives service of rule on behalf of
respondent No.3. Direct service for rest of the respondents. Office
is directed to list the matter in seriatum in accordance with the
actual date of detention.
(M.D.Shah,
J.)
Sreeram.