Gujarat High Court High Court

Rajubhai vs State on 8 June, 2010

Gujarat High Court
Rajubhai vs State on 8 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6694/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6694 of 2010
 

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

 

RAJUBHAI
NAGINBHAI VAGHELA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SUBHADRA G PATEL for
Petitioner(s) : 1, 
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
Ms.Subhadra G. Patel, 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 seriatim in
accordance with the actual date of detention.

Direct
service is permitted to respondent No.2 and 3.

[ANANT
S. DAVE, J.]

..mitesh..

   

Top