Gujarat High Court High Court

Vikramsing vs State on 10 June, 2010

Gujarat High Court
Vikramsing vs State on 10 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6777/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6777 of 2010
 

 
=========================================================


 

VIKRAMSING
DHANSING SOLANKI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
AR SHAIKH for
Petitioner(s) : 1, 
MR KARTIK PANDYA, ASST. GOVERNMENT PLEADER for
Respondent(s) : 3, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 10/06/2010 

 

 
 
ORAL
ORDER

Heard
Mr. A.R. Shaikh, learned Advocate for the petitioner.

RULE.

Mr. Kartik Pandya, learned Assistant Government Pleader waives
service of RULE on behalf of respondent No.3 Jail Authority.

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 respondents No.1 and 2.

(Anant
S. Dave, J.)

Caroline

   

Top