Gujarat High Court
Suresh vs State on 24 February, 2010
Gujarat High Court Case Information System
Print
SCA/2078/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2078 of 2010
=========================================================
SURESH
@ PAPIYO BHAGVANBHAI MALI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NISHITH P THAKKAR for
Petitioner(s) : 1,
MR KL PANDYA, AGP for Respondent(s) : 3,
None
for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/02/2010
ORAL
ORDER
Rule.
Learned AGP Mr.Pandya 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