Gujarat High Court
Ranchhodbhai vs The on 27 December, 2010
Gujarat High Court Case Information System
Print
SCA/16504/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16504 of 2010
=================================================
RANCHHODBHAI
JOITARAM THAKOR - Petitioner(s)
Versus
THE
STATE OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance :
MR
HR PRAJAPATI for Petitioner(s) : 1,
MR KARTIK PANDYA AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/12/2010
ORAL
ORDER
Heard
learned counsel for the petitioner.
Rule.
Learned
AGP waives service of notice of rule for respondent jail authority.
Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.
Direct
service is permitted to the rest of respondents.
Direct
service through R.P.A.D. is permitted to respondent No.4.
(ANANT S. DAVE, J.)
*pvv
Top