Gujarat High Court
Ketankumar vs State on 18 October, 2011
Gujarat High Court Case Information System
Print
SCA/15687/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15687 of 2011
=========================================================
KETANKUMAR
JAYANTILAL DESAI THROUGH WIFE GITABEN KETANKUMAR - 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 Z.K.SAIYED
Date
: 18/10/2011
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.
3. Direct service is permitted for respondents No.1 & 2.
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