Gujarat High Court
Manekchand vs Commissioner on 6 December, 2010
Gujarat High Court Case Information System
Print
SCA/15402/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15402 of 2010
=========================================
MANEKCHAND
@ BHURIYO BHAGCHAND JAIN - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================
Appearance
:
MR CHETAN B
RAVAL for
Petitioner(s) : 1,
None for Respondent(s) : 1, 2,
MR Kartik
Pandya, Asstt.GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/12/2010
ORAL
ORDER
Heard
the learned advocate for the petitioner and the learned AGP for the
respondents.
RULE.
Learned AGP waives service of Notice for the jail authority.
Direct Service is permitted for rest of the respondents. 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