Gujarat High Court
Ranjoben vs State on 28 July, 2008
Gujarat High Court Case Information System
Print
SCA/9731/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9731 of 2008
=========================================================
RANJOBEN
MANISHBHAI KANAIYALALCHHARA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NR KODEKAR for
Petitioner(s) : 1,MR
KASHYAP R KODEKAR for
Petitioner(s) : 1,
Mr
Vinay Pandya, asstt.GOVERNMENT
PLEADER for
Respondent(s) :
3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/07/2008
ORAL
ORDER
Heard
the learned advocate for the petitioner and the learned AGP for the
respondents.
RULE.
Learned AGP waives service of Notice for respondents No.3. Direct
Service is permitted for respondent No.1 & 2. Office is
directed to list the matter for final hearing in seriatum according
to the actual date of detention.
[M.D.
SHAH, J.]
msp
Top