Gujarat High Court High Court

Vikrambhai vs State on 21 April, 2011

Gujarat High Court
Vikrambhai vs State on 21 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4559/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4559 of 2011
 

 
 
=================================================


 

VIKRAMBHAI
GOVINDSINH PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AR SHAIKH for Petitioner(s) : 1, 
MR JK SHAH AGP for Respondent(s)
: 1, 
None for Respondent(s) : 2 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/04/2011 

 

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 respondents.

(ANANT S. DAVE, J.)

*pvv

   

Top