Gujarat High Court
Dipak vs State on 19 April, 2010
Gujarat High Court Case Information System
Print
SCA/4666/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4666 of
2010
=========================================================
DIPAK
UDHAVDAS DAMANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
BANNA S DUTTA for
Petitioner(s) : 1,MR AR SHAIKH for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 19/04/2010
ORAL ORDER
Rule.
Ms.Mini Nair, learned Assistant Government Pleader waives service of
notice of Rule on behalf of respondent No.3 jail authority. The
Registry is directed to list this matter for final hearing in
seriatim considering the actual date of detention. Direct service is
permitted qua respondent Nos.1 and 2.
(H.B.ANTANI,
J.)
Amit/-
Top