Gujarat High Court
Kirit vs Commissioner on 11 January, 2010
Gujarat High Court Case Information System
Print
SCA/86/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 86 of 2010
=========================================
KIRIT
@ BHAU MANHARBHAI PREMDAS SOLANKI - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================
Appearance
:
MR
CHETAN B RAVAL for Petitioner(s) : 1,
None for Respondent(s) : 1,
3,
MS SHACHI MATHUR ASSISTNAT GOVERNMENT PLEADER for Respondent(s)
: 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/01/2010
ORAL
ORDER
Heard
the learned advocate for the petitioner and learned AGP for the
respondents.
RULE.
Learned AGP wavies service of Rule for respondent No.2. Direct
service is permitted for respondents No.1 and 3. Office is directed
to list the matter for final hearing in seriatim according to the
actual date of detention.
(Z.K.SAIYED,
J.)
ynvyas
Top