Gujarat High Court
Misirilal vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
SCA/16989/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16989 of 2011
=========================================================
MISIRILAL
PUKHRAJ KALAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
MS CM SHAH, AGP for Respondent(s) : 3,
None
for Respondent(s) : 1 - 2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/11/2011
ORAL
ORDER
1. Heard
learned counsel for the petitioner and learned Assistant Government
Pleader.
2. Rule.
3. Learned
AGP Ms. C. M. Shah waives service of notice of Rule on behalf of
respondent no.3-jail authority. Direct service is permitted qua
respondent nos.1 and 2.
4. The
office is directed to list the matter for final hearing in seriatum
according to the actual date of detention.
(Z.K.SAIYED,
J.)
(ila)
Top