Gujarat High Court High Court

Firojbhai vs State on 21 April, 2011

Gujarat High Court
Firojbhai vs State on 21 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4793/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4793 of 2011
 

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

FIROJBHAI
RAJNIKANT PATNI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR ARVIND K THAKUR for
Petitioner(s) : 1, 
MS VL BHATT ASST. GOVERNMENT PLEADER for
Respondent(s) : 3, 
None for Respondent(s) : 1-2
. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/04/2011 

 

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