Gujarat High Court
Imran vs State on 8 September, 2008
Gujarat High Court Case Information System
Print
SCA/1114420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11144 of 2008
==========================================
IMRAN
SHARAFATALI SHAIKH - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==========================================
Appearance
:
MS BANNA S
DUTTA for MR AR SHAIKH for Petitioner(s) : 1,
MR
HEMANT MAKWANA, AGP for
Respondent(s) : 1,
None
for Respondent(s) : 2 - 3.
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 08/09/2008
ORAL
ORDER
Heard
Ms. Banna S. Dutta, learned advocate for Mr. A.R. Shaikh, learned
advocate for the petitioner.
2. Rule.
Mr. Hemant Makwana, learned Assistant Government Pleader waives
service of notice of rule on behalf of respondent no.3
Superintendent, District Jail, Jamnagar.
3. Registry
is directed to list this matter in seriatim in accordance with the
actual date of detention.
(
H.N. Devani, J. )
hki
Top