Gujarat High Court
Tejas vs State on 8 June, 2010
Gujarat High Court Case Information System
Print
SCA/6687/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6687 of 2010
=========================================================
TEJAS
BHARATBHAI PATEL THRO.HIS FATHER BHARAT K PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
SUBHADRA G PATEL for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/06/2010
ORAL
ORDER
Heard
Ms.Subhadra G. Patel, learned advocate for the petitioner.
Rule.
Mr.Kartik Pandya, learned Assistant Government Pleader waives service
of Rule on behalf of respondent-State.
Registry
is directed to list this matter for final hearing in seriatim in
accordance with the actual date of detention.
Direct
service is permitted to respondent No.2 and 3.
[ANANT
S. DAVE, J.]
..mitesh..
Top