Gujarat High Court High Court

Jalalbeg vs State on 12 October, 2010

Gujarat High Court
Jalalbeg vs State on 12 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13472/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13472 of 2010
 

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

 

JALALBEG
AKBARBEG BEG THROUGH WAHIDBHAI AKBARBEG BEG - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance
: 
MR
RUTURAJ NANAVATI for
Petitioner(s) : 1,MR GAURAVKUMAR DARJI for Petitioner(s) : 1, 
Ms.
MANISHA LAVKUMAR SHAH, AGP, for Respondent(s) : 3 
None for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 12/10/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP Ms. Manisha Lavkumar Shah waives service of rule for
respondent No. 3.

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 & 2.

(Rajesh
H. Shukla, J.)

(hn)

   

Top