Gujarat High Court High Court

Mukeshbhai vs State on 24 January, 2011

Gujarat High Court
Mukeshbhai vs State on 24 January, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/661/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 661 of 2011
 

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

 

MUKESHBHAI
BHASKERBHAI HANDE THROUGH FRIEND - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance
:
 

 


 

Ms.
Banna Dutta for MR AR SHAIKH for
Petitioner
 

Mr.
Kartik Pandya, APP, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/01/2011 

 

 
 
ORAL
ORDER

Heard
the learned counsel for the petitioner.

Rule.

Learned AGP waives service of Rule for respondent-Jail authority.

Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.

Direct
service is permitted to rest of respondents.

(ANANT
S. DAVE, J.)

(swamy)

   

Top