Gujarat High Court
Hanif vs State on 7 September, 2011
Gujarat High Court Case Information System
Print
SCA/13461/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13461 of 2011
======================================
HANIF
ALLARAKHA MIYANA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
======================================
Appearance :
MR
MANOJ SHRIMALI for Petitioner(s) : 1,
MR MAULIK NANAVATI ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2 - 3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/09/2011
ORAL
ORDER
Rule.
Mr. Nanavati, learned AGP waives service 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.
(Z.K.SAIYED,
J.)
ynvyas
Top