Gujarat High Court
Shri vs Mrs on 26 August, 2010
Gujarat High Court Case Information System
Print
SCA/20402/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 20402 of 2005
==============================================================
MERUBHAIMANDANBHAIBHARAWAD
Versus
DISTRICTMAGISTRATEAHMEDABAD
& Others
==============================================================
Appearance
:
Shri
Pravin Gondaliya for the petitioner
Mrs.
Hansa Punani, AGP, for the
respondents
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.S.DAVE
Date :
10/10/2005
ORAL
ORDER
Rule
returnable within four weeks.
Mrs.
Hansa Punani, AGP, waives service of Rule on behalf of respondent
No.3.
Direct
service to respondent Nos. 1 and 2
Matter
be placed on Board as per the date of detention after the
affidavit-in-reply is filed
(Anant
S. Dave, J.)
(swamy)
Top