Gujarat High Court
Visabhai vs State on 25 November, 2010
Gujarat High Court Case Information System
Print
SCA/14518/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14518 of 2010
=========================================================
VISABHAI
ALIAS VIRCHANDBHAI HATHABHAI THAKOR THRO MAHOBBATJI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
TEJAS M BAROT for
Petitioner(s) : 1,
MS KRINA CALLA, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/11/2010
ORAL
ORDER
Heard
the learned advocate for the petitioner and the learned AGP for the
respondents.
RULE.
Learned AGP waives service of Notice for respondents No.1. Direct
Service is permitted for respondent No.2 & 3. Office is
directed to list the matter for final hearing in seriatim according
to the actual date of detention.
[ANANT
S DAVE, J.]
msp
Top