Gujarat High Court High Court

Mahendrasinh vs Collector on 22 October, 2010

Gujarat High Court
Mahendrasinh vs Collector on 22 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13995/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13995 of 2010
 

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


 

SHAILENDRASINH
ALIAS PAPPU
 

MAHENDRASINH
VADHER - Petitioner(s)
 

Versus
 

COLLECTOR
AND DISTRICT MAGISTRATE & 2 - Respondent(s)
 

=======================================================
Appearance : 
MR
KAMLESH KACHHAVAH for Petitioner(s) : 1, 
None for Respondent(s) :
1, 2, 
MS ML SHAH AGP for Respondent(s) :
3, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 22/10/2010 

 

ORAL
ORDER

Rule.

Ms.M.L. Shah, learned A.G.P. waives service of rule on behalf of
respondent No.3-Jail Authority.

The
Registry is directed to list this matter for final hearing in
seriatim considering the actual date of detention.

Direct
service is permitted qua respondent Nos.1 & 2.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top