Gujarat High Court
Anuradhaben vs State on 16 September, 2008
Gujarat High Court Case Information System
Print
SCA/1154520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11545 of 2008
==========================================
ANURADHABEN
SADHURAM TATYABHAI BHAVAR - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
==========================================
Appearance
:
MR HR
PRAJAPATI for Petitioner(s) : 1,
None
for Respondent(s) : 1 - 2.
MR SATYAM CHHAYA, AGP
for Respondent(s) :
3,
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 16/09/2008
ORAL
ORDER
1. Heard
Mr. H.R. Prajapati, learned advocate for the petitioner.
2. Rule.
Mr. Satyam Chhaya, learned Assistant Government Pleader waives
service of notice of rule on behalf of respondent no.3 The Jail
Superintendent, Rajkot District Jail, Rajkot. Direct Service is
permitted for respondents no.1 and 2.
3. Registry
is directed to list this matter for final hearing in seriatim
in accordance with the actual date of detention.
(
H.N. Devani, J. )
hki
Top