Gujarat High Court
Shardaben vs State on 24 January, 2011
Gujarat High Court Case Information System
Print
SCA/660/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 660 of 2011
=========================================================
SHARDABEN
WD/O MOHANBHAI MAGANBHAI PATEL THROUGH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
Ms.
Banna Dutta for MR AR SHAIKH for
Petitioner
Mr.
Kartik Pandya, APP, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/01/2011
ORAL
ORDER
Heard
the learned counsel for the petitioner.
Rule.
Learned AGP waives service of Rule for respondent-Jail authority.
Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.
Direct
service is permitted to rest of respondents.
(ANANT
S. DAVE, J.)
(swamy)
Top