Gujarat High Court
Laxman vs State on 6 September, 2011
Gujarat High Court Case Information System
Print
SCA/12315/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12315 of 2011
=========================================================
LAXMAN
@ CHANDRO MOHAN RATHOD (CHHARA) - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ARVIND K THAKUR for
Petitioner(s) : 1,
MR MAULIK NANAVATI, AGP for Respondent(s) : 1 &
3
None for Respondent(s) :
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/09/2011
ORAL
ORDER
Heard
the learned Advocate for the petitioner and the learned AGP for the
respondent.
RULE.
Learned AGP waives service of Notice of Rule on behalf of respondent
No.1 & 3. Direct service is permitted for respondents No. 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