Gujarat High Court High Court

Sanjaykumar vs State on 1 July, 2011

Gujarat High Court
Sanjaykumar vs State on 1 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8060/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8060 of 2011
 

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

 

SANJAYKUMAR
RAMANBHAI PADHIYAR - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance
: 
MS
BANNA S. DUTTA for MR AR SHAIKH
for
Petitioner(s) : 1, 
MRS MANISHA L. SHAH, ASST. GOVERNMENT PLEADER
for Respondent(s) : 3, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/07/2011 

 

 
 
ORAL
ORDER

Heard
Ms. Banna S. Dutta, learned Advocate for the petitioner.

RULE.

Mrs. Manisha L. Shah, learned Assistant Government Pleader
waives service of notice of Rule on behalf of the jail authority.
Direct Service is permitted qua rest of the respondents.

Registry
to list the matter for final hearing in seriatim as per the actual
date of detention.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top