Gujarat High Court
Suresh vs Commissioner on 12 July, 2011
Gujarat High Court Case Information System
Print
SCA/8404/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8404 of 2011
=========================================================
SURESH
@ SUKHDI S/O MANILAL KAVANDAR [MADRASI] - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Petitioner
Ms.
Manisha L. Shah, AGP, for
respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/07/2011
ORAL
ORDER
Heard
the learned counsel for the petitioner.
Rule.
Learned
AGP waives service of notice of Rule for respondent-jail authority.
Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.
Direct
service is permitted to the rest of the respondents.
(ANANT
S. DAVE, J.)
(swamy)
Top