Gujarat High Court High Court

Babubhai vs State on 22 February, 2010

Gujarat High Court
Babubhai vs State on 22 February, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1650/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1650 of 2010
 

 
 
=========================================================

 

BABUBHAI
DHARSIBHAI VAJALIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SUBHADRA G PATEL for
Petitioner(s) : 1, 
MS SACHI MATHUR, AGP for Respondent(s) :
3, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
 
ORAL
ORDER

Rule.

Learned AGP Ms.Mathur waives service of notice of rule on behalf of
respondent no.3-Jail Authority. Office is directed to place this
matter for final hearing in seriatim considering the actual date of
detention. Direct service qua respondent nos.1 and 2 is permitted.

(
M.D.Shah, J )

pathan

   

Top