Gujarat High Court
Firojbhai vs State on 21 April, 2011
Gujarat High Court Case Information System
Print
SCA/4793/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4793 of 2011
=============================================
FIROJBHAI
RAJNIKANT PATNI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
MR ARVIND K THAKUR for
Petitioner(s) : 1,
MS VL BHATT ASST. GOVERNMENT PLEADER for
Respondent(s) : 3,
None for Respondent(s) : 1-2
.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/04/2011
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 respondents No.1 and 2.
[ANANT
S. DAVE, J.]
//smita//
Top