Gujarat High Court High Court

Jitendrasinh vs State on 5 September, 2011

Gujarat High Court
Jitendrasinh vs State on 5 September, 2011
Author: K.M.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/1950/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1950 of 2006
 

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

 

JITENDRASINH
ALIAS JITU ALIAS JITUBHA JANAKSINH KUSHWAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

==============================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.MEHTA
		
	

 

 
 


 

Date
: 13/02/2006 

 

 
 
ORAL
ORDER

The
petitioner has filed this habeas corpus petition challenging the
detention order dated 30.6.2005 passed under the provisions of PASA
Act. The petitioner has been actually detained on 2.2.2006 and the
petition has been filed on 7.2.2006.

Rule
returnable on 20.3.2006. Mr.L.R.Poojari, learned AGP waives service
of rule on behalf of respondent No.3 ? jail authority. Direct
service for respondents No.1 and 2 is permitted.

(
K.M. Mehta, J. )

syed/

   

Top