Gujarat High Court
Girdhari vs State on 29 November, 2010
Gujarat High Court Case Information System
Print
SCA/15078/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15078 of 2010
=================================================
GIRDHARI
@ GIRISH @ G.S. RAMCHANDRA CHOTRANI THROUGH BROTHER - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
AR SHAIKH for Petitioner(s) : 1,
MR LR PUJARI AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/11/2010
ORAL
ORDER
Heard
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 respondents.
(ANANT S. DAVE, J.)
*pvv
Top