Gujarat High Court
Girishbhai vs State on 11 May, 2011
Gujarat High Court Case Information System
Print
SCA/6208/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6208 of 2011
=========================================================
GIRISHBHAI
SHIVABHAI PARMAR THROUGH COUSIN BROTHER - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
MR LB DABHI, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 11/05/2011
ORAL
ORDER
Heard
learned advocate for the petitioner.
Rule.
Learned AGP waives service of notice of rule on behalf of
respondent-jail authority.
Registry
is directed to list the matter for final hearing in seriatim in
accordance with the actual date of detention.
Direct
service is permitted for respondent nos.1 and 2.
(K.M.THAKER,
J.)
(ila)
Top