Gujarat High Court
Shailendrasinh vs State on 21 June, 2010
Gujarat High Court Case Information System
Print
SCA/6984/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6984 of 2010
=========================================================
SHAILENDRASINH
KESARISINH PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 21/06/2010
ORAL
ORDER
Rule.
Mr. Pranav Trivedi, 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.
[H.B.
ANTANI, J.]
pirzada/-
Top