Gujarat High Court High Court

Rakeshkumar vs State on 6 October, 2008

Gujarat High Court
Rakeshkumar vs State on 6 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1221220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12212 of 2008
 

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

 

RAKESHKUMAR
AMBALAL PRAJAPATI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
MR DR CHAUHAN ASST. GOVERNMENT PLEADER for
Respondent(s) : 3, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 06/10/2008 

 

 
 
ORAL
ORDER

RULE.

Mr. Chauhan, learned AGP waives the service of rule on behalf of
respondent No.3. Office is directed to list the matter, according
to Actual Date of Detention. D.S.
qua respondent Nos.1 and 2 is permitted.

(M.D.

Shah,J.)

Umesh/

   

Top