Gujarat High Court
Jehra vs Commissioner on 2 August, 2011
Gujarat High Court Case Information System
Print
SCA/16298/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16298 of 2010
=========================================================
JEHRA
WD/O MOHITBHAI NAZMUDDINLAKDAWALA - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DD CHUDASAMA for
Petitioner(s) : 1,
None for Respondent(s) : 1, 2,
MR KARTIK
PANDYA AGP for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/12/2010
ORAL
ORDER
1. Heard
learned counsel for the petitioner.
2. Rule.
Learned A.G.P. Mr.Kartik Pandya waives service of notice of Rule
for respondent-Jail Authority.
3. Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.
4. Direct
service is permitted to the rest of respondents.
(ANANT
S. DAVE, J.)
Hitesh
Top