Gujarat High Court
Maheshkumar vs State on 10 August, 2010
Gujarat High Court Case Information System
Print
SCA/9261/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9261 of 2010
=========================================================
MAHESHKUMAR
HARESHBHAI RAMCHANDANI THROUGH HIS BROTHER IN LA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
SAJNIKA R PATEL for
Petitioner(s) : 1,
MR JANAK RAVAL Ld. AGP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 10/08/2010
ORAL
ORDER
Heard the learned
advocate for the petitioner and the learned AGP for the respondents.
Rule.
Learned AGP waives service of rule for respondents No. 3. Direct
service is permitted for respondents no. 1 & 2. Office is
directed to list the matter for final hearing in seriatim according
to the actual date of detention.
[Z.K. SAIYED, J.]
mandora/
Top