Gujarat High Court High Court

Lalo vs State on 28 February, 2011

Gujarat High Court
Lalo vs State on 28 February, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2435/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2435 of 2011
 

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


 

LALO
@ LALJIBHAI HIRABHAI SUMRA - Petitioner(s)
 

Versus
 

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

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 28/02/2011 

 

 
 
ORAL
ORDER

Heard
Ms. Banna S. Dutta learned Advocate for Mr. A.R. Shaikh learned
Advocate for the petitioner.

RULE.

Ms. V.S. Pathak, learned Assistant Government Pleader waives
service of notice of Rule on behalf of the jail authority. Direct
Service is permitted qua respondents No.1 and 2.

Registry
to list the matter for final hearing in seriatim as per the actual
date of detention.

Sd/-

(J.B.

Pardiwala, J.)

Caroline

   

Top