Gujarat High Court High Court

Bharatbhai vs Commissioner on 1 July, 2011

Gujarat High Court
Bharatbhai vs Commissioner on 1 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8054/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8054 of
2011 
 
=========================================================

 

BHARATBHAI
RAMANBHAI PATEL THROUGH SON AJAY BHARATBHAI PATEL - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
BANNA S DUTTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 3, 
MRS MANISHA
L. SHAH, ASST. GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/07/2011 

 

 
 
ORAL
ORDER

Heard
Ms. Banna S. Dutta, learned Advocate for the petitioner.

RULE.

Mrs. Manisha L. Shah, learned Assistant Government Pleader
waives service of notice of Rule on behalf of the jail authority.
Direct Service is permitted qua rest of the respondents.

Registry
to list the matter for final hearing in seriatim as per the actual
date of detention.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top