Gujarat High Court
Jagdishbhai vs State on 13 May, 2010
Gujarat High Court Case Information System
Print
SCA/6099/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6099 of 2010
=====================================================
JAGDISHBHAI
LADULAL GADARI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=====================================================
Appearance :
MR
HR PRAJAPATI for Petitioner(s) : 1,
MS JIRGA JHAVERI ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2 - 4.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 13/05/2010
ORAL
ORDER
Rule.
Ms. Jirga Jhaveri, 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.
Notice to be served to the respondent No.4 through RPAD.
(H.B.ANTANI,
J.)
ynvyas
Top