Gujarat High Court
Virambhai vs State on 14 July, 2010
Gujarat High Court Case Information System
Print
SCA/8007/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8007 of 2010
=========================================================
VIRAMBHAI
GHUGHABHAI MUNDHAVA THROUGH FATHER GHUGHABHAI KALA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VH KANARA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/07/2010
ORAL
ORDER
Heard
the learned Advocate for the petitioner and the learned AGP for the
respondents.
RULE.
Learned AGP waives service of Notice of Rule for the respondent No.
1. Direct service is permitted for respondents No.2 & 3.
Office
is directed to list the matter for final hearing in seriatum
according to the actual date of detention.
(Z.K.SAIYED,
J.)
sas
Top