Gujarat High Court High Court

Arif vs State on 18 March, 2011

Gujarat High Court
Arif vs State on 18 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3613/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3613 of 2011
 

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

ARIF
@ BHOLABAPU AMIRMIYA PIRJADA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR AR SHAIKH for Petitioner(s)
: 1, 
MS VS PATHAK ASST. GOVERNMENT PLEADER for Respondent(s) :
3, 
None for Respondent(s) :
1-2. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/03/2011 

 

ORAL
ORDER

Heard
learned advocate for the petitioner.

Rule.

Learned Assistant Government Pleader waives service of rule on
behalf of respondent-Jail.

Registry
is directed to list this matter for final hearing in seriatim in
accordance with the actual date of detention.

Direct
service is permitted to respondents No. 1 and 2.

[ANANT
S. DAVE, J.]

//smita//

   

Top