Gujarat High Court High Court

Ranjitsinh vs State on 20 January, 2010

Gujarat High Court
Ranjitsinh vs State on 20 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/400/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 400 of 2010
 

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


 

RANJITSINH
KANALSING CHEEBDUTT(THAKUR) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MR PRAJAPATI for
Petitioner(s) : 1, 
Mr K L Pandya, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 20/01/2010 

 

 
 
ORAL
ORDER

Heard
the learned advocate for the petitioner and the learned AGP for the
respondent/s.

RULE.

Learned AGP waives service of notice of Rule for respondent No.1.
Direct Service is permitted for respondents No. 2 & 3.
Office is directed to place this matter for final hearing according
to actual date of detention in seriatum.

[M.D.

SHAH, J.]

msp

   

Top