Gujarat High Court
Mahamad vs State on 4 October, 2011
Gujarat High Court Case Information System
Print
SCA/14770/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14770 of 2011
======================================
MAHAMAD
JUNED ANWARNOOR SHAIKH THROUGH FRIEND SUFIYAN - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance
:
MR
AR SHAIKH for Petitioner(s) : 1,
MR KP RAVAL ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 3,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/10/2011
ORAL
ORDER
Rule.
Mr. Raval learned AGP waives service 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.
(Z.K.SAIYED,J.)
ynvyas
Top