Gujarat High Court
Asifbhai vs Commissioner on 15 November, 2011
Gujarat High Court Case Information System
Print
SCA/17009/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17009 of 2011
=========================================================
ASIFBHAI
MAHAMMADBHAI SHAIKH - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SANJAY PRAJAPATI for
Petitioner(s) : 1,
None for Respondent(s) : 1, 3,
MS CHETNA
SHAH, AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/11/2011
ORAL
ORDER
Heard
learned counsel for the petitioner and learned Assistant Government
Pleader.
Rule.
Ms.Chenta M. Shah, learned Assistant Government Pleader waives
service of notice of Rule on behalf of respondent No.3 –
Jail Authority. Direct Service is permitted qua respondent Nos.1 and
2.
Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.
[Z.
K. Saiyed, J.]
..mitesh..
Top