Gujarat High Court
Dinaben vs State on 27 January, 2010
Gujarat High Court Case Information System
Print
SCA/618/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 618 of 2010
=========================================================
DINABEN
MAHENDRABHAI LALCHANDBHAI BHAYANI (SINDHI) - Petitioner(s)
Versus
STATE
OF GUJARAT THRO'CHIEF SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
Mr LR Pujari, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/01/2010
ORAL
ORDER
Heard
the learned advocate for the petitioner and the learned AGP for the
respondent.
RULE.
Learned AGP waives service of Notice for respondents No.1. Direct
Service is permitted for respondent No.2 & 3. Office is
directed to list the matter for final hearing in seriatum according
to the actual date of detention.
[M.D.
SHAH, J.]
msp
Top