Gujarat High Court High Court

Anuradhaben vs State on 16 September, 2008

Gujarat High Court
Anuradhaben vs State on 16 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/1154520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11545 of 2008
 

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

ANURADHABEN
SADHURAM TATYABHAI BHAVAR - Petitioner(s)
 

Versus
 

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

========================================== 
Appearance
: 
MR HR
PRAJAPATI for Petitioner(s) : 1, 
None
for Respondent(s) : 1 - 2. 
MR SATYAM CHHAYA, AGP
for Respondent(s) :
3, 
==========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 16/09/2008 

 

 
ORAL
ORDER

1. Heard
Mr. H.R. Prajapati, learned advocate for the petitioner.

2. Rule.

Mr. Satyam Chhaya, learned Assistant Government Pleader waives
service of notice of rule on behalf of respondent no.3 The Jail
Superintendent, Rajkot District Jail, Rajkot. Direct Service is
permitted for respondents no.1 and 2.

3. Registry
is directed to list this matter for final hearing in seriatim
in accordance with the actual date of detention.

(
H.N. Devani, J. )

hki

   

Top