Gujarat High Court High Court

Nasirhusen vs State on 30 August, 2011

Gujarat High Court
Nasirhusen vs State on 30 August, 2011
Author: H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3653/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3653 of 2010
 

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

 

NASIRHUSEN
@ SONU DILAVARHUSEN SHAIKH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AR SHAIKH for
Petitioner(s) : 1, 
MS.JHIRGA JHAVERI, ASSISTANT GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
 
					ORAL
ORDER

Rule,
Ms. Jhirga Jhaveri, learned Assistant Government Pleader, waives
service of Rule for the respondent no.3-jail authority. Registry is
directed to list this matter for final hearing in seriatim
considering the actual date of detention. Direct service is permitted
qua respondent nos. 1 and 2.

(H.B.ANTANI,J.)

Girish

   

Top