Gujarat High Court
Mahmadtaaheer vs State on 8 June, 2010
Gujarat High Court Case Information System
Print
SCA/6684/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6684 of 2010
=============================================
MAHMADTAAHEER
BASHIRBHAI SHAIKH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
=============================================
Appearance
:
MR MR PRAJAPATI for
Petitioner(s) : 1,
MR KARTIK PANDYA ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/06/2010
ORAL
ORDER
Heard
Mr. H.R. Prajapati, learned advocate for the petitioner.
Rule.
Mr. Kartik Pandya, learned Assistant Government Pleader waives
service of rule on behalf of respondent-State.
Registry
is directed to list this matter for final hearing in seriatum in
accordance with the actual date of detention.
Direct
service is permitted to respondents No. 2 and 3.
[ANANT
S. DAVE, J.]
//smita//
Top