Gujarat High Court High Court

Girishbhai vs State on 11 May, 2011

Gujarat High Court
Girishbhai vs State on 11 May, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6208/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6208 of 2011
 

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

 

GIRISHBHAI
SHIVABHAI PARMAR THROUGH COUSIN BROTHER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Petitioner(s) : 1, 
MR LB DABHI, AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 11/05/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate for the petitioner.

Rule.

Learned AGP waives service of notice of rule on behalf of
respondent-jail authority.

Registry
is directed to list the matter for final hearing in seriatim in
accordance with the actual date of detention.

Direct
service is permitted for respondent nos.1 and 2.

(K.M.THAKER,
J.)

(ila)

   

Top