Gujarat High Court High Court

Mathurbhai vs State on 11 June, 2010

Gujarat High Court
Mathurbhai vs State on 11 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6815/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6815 of 2010
 

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

MATHURBHAI
SOMABHAI RATHVA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

============================================= 
Appearance
: 
M/S THAKKAR ASSOC. for
Petitioner(s) : 1, 
MR KARTIK PANDYA ASST. GOVERNMENT PLEADER for
Respondent(s) : 3, 
None for Respondent(s) : 1-2 -
4. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/06/2010 

 

ORAL
ORDER

Heard
Mr. Thakkar, learned advocate for the petitioner.

Rule.

Mr. Kartik Pandya, learned Assistant Government Pleader waives
service of rule on behalf of respondent No.3.

Registry
is directed to list this matter for final hearing in seriatum in
accordance with the actual date of detention.

Learned
advocate for the petitioner is directed to serve the copy of the
petition to Mr. P.S. Champenari, learned Asst. Solicitor General of
India.

Direct
service is permitted to respondents No. 1 and 2 and for Respondent
No.4 through R.P.A.D.

[ANANT
S. DAVE, J.]

//smita//

   

Top