Gujarat High Court High Court

Bharatbhai vs State on 19 January, 2010

Gujarat High Court
Bharatbhai vs State on 19 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/304/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 304 of 2010
 

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

 

BHARATBHAI
@ KALU RAMJIBHAI RABARI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MEENA VYAS for
Petitioner(s) : 1, 
Mr.L.R.Pujari, AGP  for Respondent(s) : 3, 
None
for Respondent(s) :
1-2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 19/01/2010 

 

ORAL
ORDER

Rule.

Learned AGP, Mr.L.R.Pujari, waives service of notice 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 the respondent Nos.1 and 2.

(M.D.SHAH,J.)

radhan

   

Top