Gujarat High Court
Bhagyalaxmiben vs State on 21 April, 2011
Gujarat High Court Case Information System
Print
SCA/4792/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4792 of 2011
=========================================================
BHAGYALAXMIBEN
WD/O DAMODAR SATAIYA MASHRUM PADMASHALI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
AR SHAIKH for Petitioner(s) : 1,
V.L.BHATT, AGP for Respondent(s)
: 3,
None for Respondent(s) :
1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/04/2011
ORAL
ORDER
Heard
the learned counsel for the petitioner.
Rule.
Learned
AGP waives service of notice of rule for the respondent jail
authority.
Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.
Direct
service is permitted to rest of respondents.
[Anant
S. Dave, J.]
(ashish)
Top