Gujarat High Court
Bharatiben vs State on 30 June, 2011
Gujarat High Court Case Information System
Print
SCA/7882/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7882 of 2011
=============================================
BHARATIBEN
BHARATBHAI SHARMA THROUGH DAUGHTER - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
=============================================
Appearance
:
MR ROMIL L KODEKAR for
Petitioner(s) : 1,
MS MANISHA L SHAH ASST. GOVERNMENT PLEADER for
Respondent(s) : 3,
None for Respondent(s) :
1-2.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/06/2011
ORAL
ORDER
Heard
learned advocate for the petitioner.
Rule.
Learned Assistant Government Pleader waives service of rule on
behalf of respondent-Jail Authority.
Registry
is directed to list this matter for final hearing in seriatim in
accordance with the actual date of detention.
Direct
service is permitted to rest of the respondents.
[ANANT
S. DAVE, J.]
//smita//
Top