Gujarat High Court
Pravin vs State on 9 September, 2011
Gujarat High Court Case Information System
Print
SCA/13083/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13083 of 2011
=========================================================
PRAVIN
W/O SHAHID @LALA S/O BABABUJI ABDUL REHMAN SAIYAD - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ND NANAVATI for MR HR PRAJAPATI
for
Petitioner(s) : 1,
MR MAULIK NANAVATI, AGP for Respondent(s) :
1,
RULE SERVED BY DS for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/09/2011
ORAL
ORDER
Heard
learned Counsel for the parties.
Learned
Counsel Mr. Nanavati for the petitioner has contended that when the
husband of present petitioner was detained under PASA, at that time
she was not present and she has recently gave birth to a baby child
on 8.2.2011. Learned AGP has vehemently opposed this application.
However, he prays for time.
Hence,
S.O. to 30th September, 2011. Till then the Police is
directed not to detain the petitioner.
Direct
service is permitted.
(Z.K.SAIYED,
J.)
sas
Top