Gujarat High Court
Baldevji vs State on 22 October, 2010
Gujarat High Court Case Information System
Print
SCA/14014/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14014 of
2010
=========================================================
BALDEVJI
PRAHLADJI THAKOR - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Petitioner(s) : 1,
MS MINI NAIR AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 22/10/2010
ORAL ORDER
Rule.
Ms.Mini Nair, learned Assistant Government Pleader 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 respondent Nos.1 and 2.
(RAJESH
H. SHUKLA, J.)
Amit
Top