Gujarat High Court High Court

Dharmendrabhai vs State on 12 August, 2011

Gujarat High Court
Dharmendrabhai vs State on 12 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10684/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10684 of 2011
 

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

DHARMENDRABHAI
LALJIBHAI CHANDEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
M/S
THAKKAR ASSOC. for Petitioner(s) : 1, 
MS MANISHA L SHAH ASST.
GOVERNMENT PLEADER for Respondent(s) : 3, 
None for Respondent(s) :
2 - 4. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/08/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate for the petitioner.

Rule.

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

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