Gujarat High Court
Sureshbhai vs State on 31 May, 2011
Gujarat High Court Case Information System
Print
C/SCA/6747/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No 6747 of 2011
================================================================
SURESHBHAI
NATHUJI KHATIK....Petitioner(s)
Versus
STATE
OF GUJARAT & 2....Respondent(s)
================================================================
Appearance:
M/S
THAKKAR ASSOC. as ADVOCATE for the Petitioner(s) No. 1
MS
MONALI BHATT, ASST.GOVERNMENT PLEADER for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 31/05/2011
ORAL
ORDER
Rule.
Learned AGP Ms. Monali Bhatt waives service of Rule for and on behalf
of Jail Superintendent. So far as other respondents are concerned,
they may be served. Direct service for respondent Nos.1 and 2. Direct
service permitted to respondent No.4 Union of India by registered
post AD.
(J.
B. PARDIWALA, J.)
sudhir
Page
1 of 1
Top