Gujarat High Court
Tekchand vs State on 27 August, 2010
Gujarat High Court Case Information System
Print
SCA/10160/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10160 of 2010
=========================================================
TEKCHAND
@ LATHANIYA MULCHAND KALWANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI
for
Petitioner(s) : 1,
MS MAITHILI B MEHTA ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 27/08/2010
ORAL
ORDER
Rule.
Ms, Maithili B. Mehta, learned AGP waives service of rule on behalf
of respondent No.3 jail authority. The Registry is directed to
list this matter for final hearing in seriatim considering the actual
date of detention. Direct service is permitted qua respondent Nos.1
and 2.
(Z.K.SAIYED,
J.)
ynvyas
Top