Gujarat High Court
Hemrajgiri vs State on 13 December, 2010
Gujarat High Court Case Information System
Print
SCA/15695/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15695 of 2010
=============================================
HEMRAJGIRI
ARVINDGIRI GOSWAMI PROP SHIVDARSHAN HOTEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=============================================
Appearance
:
MR MAHESH B BARIYA for
Petitioner(s) : 1,MR SHIVGAR P GOSAI for Petitioner(s) : 1,
MR LR
PUJARI ASST. GOVERNMENT PLEADER for Respondent(s) : 3,
None for
Respondent(s) : 1-2.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/12/2010
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