Gujarat High Court
Salimbhai vs State on 21 December, 2010
Gujarat High Court Case Information System
Print
SCA/5237/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5237 of 2008
=========================================================
SALIMBHAI
ALBHABHAI MALEK - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
SUBHADRA G PATEL for
Petitioner(s) : 1,
Mr
Umang H Oza, Asstt.GOVERNMENT
PLEADER for
Respondent(s) :
3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/03/2008
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