Gujarat High Court
Rajubhai vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/9451/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9451 of 2010
=========================================
RAJUBHAI
CHANDRAKUMAR BHOJWANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
MR HR
PRAJAPATI for
Petitioner(s) : 1,
MS MAITHILI MEHTA, LD. ASST. GOVERNMENT PLEADER
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/08/2010
ORAL
ORDER
Heard
Mr.H.R. Prajapati, learned counsel for the petitioner.
Rule.
Ms.Maithili Mehta, learned Assistant Government Pleader, waives
service of Rule on behalf of respondent no.1. Direct Service is
permitted qua respondent nos.2 and 3.
Office
is directed to list the matter for final hearing in seriatim as per
the actual date of detention.
(Z.
K. Saiyed, J)
Anup
Top