Gujarat High Court
Bharatkumar vs State on 28 September, 2011
Gujarat High Court Case Information System
Print
SCA/14503/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14503 of 2011
=========================================
BHARATKUMAR
JASWANTBHAI JARIWALA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
AR SHAIKH for
Petitioner(s) : 1,
MR KP RAVAL, LD ASST. GOVERNMENT PLEADER for
Respondent(s) : 3,
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/09/2011
ORAL
ORDER
Heard
learned counsel for the petitioner and learned Assistant Government
Pleader.
Rule.
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 seriatum
according to the actual date of detention.
(Z.
K. Saiyed, J)
Anup
Top