Gujarat High Court High Court

Malkit vs Commissioner on 13 January, 2010

Gujarat High Court
Malkit vs Commissioner on 13 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/169/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 169 of 2010
 

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

 

MALKIT
KAUR W/O JARNEIL SINH @ JAYLO SINGAR SINH GIL(SARDAR - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN B RAVAL for
Petitioner(s) : 1, 
MR KL PANDYA, AGP for Respondent(s) : 3 
None
for Respondent(s) :
1-2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/01/2010 

 

ORAL
ORDER

Rule.

Learned AGP, Mr.K.L.Pandya,
waives service of notice 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 the respondent Nos.1 and

2.

(M.D.SHAH,J.)

radhan

   

Top