Gujarat High Court
Alibhai vs State on 15 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/252/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 252 of 2010
=========================================================
ALIBHAI
NOORMIYA SAIYED - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/02/2010
ORAL
ORDER
Rule,
returnable on 2nd
March 2010.
Learned
APP Mr. Pandya waives service of Rule for respondent No.1, State of
Gujarat.
In
the meantime, Legal Services Authority is requested to assign an
advocate from the panel to assist the Court on behalf of the
petitioner who is in jail.
(Akil
Kureshi, J.)
menon
Top