Gujarat High Court
Samir vs State on 20 March, 2009
Gujarat High Court Case Information System
Print
SCA/250320/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2503 of 2009
=========================================================
SAMIR
ANWARBHAI KHALIFA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MR
MM TIRMIZI for Petitioner(s) : 1,
MR KL PANDYA
AGP for Respondent(s) : 3,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/03/2009
ORAL
ORDER
Heard
learned counsel for the petitioner.
Rule.
Learned
AGP waives service of notice of rule for respondent No.3.
Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.
Direct
service is permitted to respondents Nos.1 & 2.
(ANANT S. DAVE, J.)
*pvv
Top