Gujarat High Court
Arif vs State on 18 March, 2011
Gujarat High Court Case Information System
Print
SCA/3613/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3613 of 2011
=============================================
ARIF
@ BHOLABAPU AMIRMIYA PIRJADA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
MR AR SHAIKH for Petitioner(s)
: 1,
MS VS PATHAK ASST. GOVERNMENT PLEADER for Respondent(s) :
3,
None for Respondent(s) :
1-2.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/03/2011
ORAL
ORDER
Heard
learned advocate for the petitioner.
Rule.
Learned Assistant Government Pleader waives service of rule on
behalf of respondent-Jail.
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 respondents No. 1 and 2.
[ANANT
S. DAVE, J.]
//smita//
Top