Gujarat High Court High Court

Rameshchandra vs State on 21 March, 2011

Gujarat High Court
Rameshchandra vs State on 21 March, 2011
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16785/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16785 of 2007
 

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

 

RAMESHCHANDRA
VASANTLAL BHOJANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
MR.VINAY PANDYA AGP for Respondent(s) : 3, 
MR M.IQBAL A
SHAIKH for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 04/10/2007 

 

ORAL
ORDER

Learned
A.G.P. Mr.Vinay Pandya sought an adjournment on the ground that he
has neither received the papers of the matter nor is he made aware
about listing of the matter. Therefore, it appears that he is made
to appear and represent the State Government only for the purpose of
seeking an adjournment on the ground that the State Government or the
office of the learned Government Pleader has not supplied the papers
and necessary instructions for an effective hearing of the matter
involving preventive detention of the petitioner. Taking serious
notice of the situation, hearing is adjourned to 10.10.2007.

(D.H.WAGHELA,
J.)

Hitesh

   

Top