Gujarat High Court High Court

Mahmad vs State on 9 July, 2010

Gujarat High Court
Mahmad vs State on 9 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7828/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7828 of 2010
 

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


 

MAHMAD
ARIF AHMAD HUSAIN SHAIKH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MS
KRISHNA U MISHRA for Petitioner(s) : 1, 
MR JANAK RAVAL ASSSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2 - 3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/07/2010 

 

 
 
ORAL
ORDER

Rule.

Mr. Raval, 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