Gujarat High Court High Court

Manoharlal vs State on 21 April, 2011

Gujarat High Court
Manoharlal vs State on 21 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4875/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4875 of 2011
 

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


 

MANOHARLAL
S/O GOPARAM BISNOI, THROUGH FATHER IN LAW BIRBAL- - Petitioner(s)
 

Versus
 

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

=========================================================
Appearance : 
MS
KRISHNA U MISHRA for
Petitioner(s) : 1, 
MS VL BHATT, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/04/2011 

 

 
 
ORAL
ORDER

Heard Ms. Krishna U. Mishra,
learned Advocate for the petitioner.

RULE. Ms. V.L.

Bhatt, 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/-

(Anant
S. Dave, J.)

Caroline

   

Top