Gujarat High Court High Court

Kokilaben vs State on 11 October, 2011

Gujarat High Court
Kokilaben vs State on 11 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15074/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15074 of 2011
 

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


 

KOKILABEN
@ KOKI SHANKARJI ATTAMARAM THOKAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance
: 
MS
KD PARMAR for Petitioner(s) : 1, 
MR KP RAVAL ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 1, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 11/10/2011 

 

 
 
ORAL
ORDER

Rule.

Mr. K.P. Raval, 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.

(Z.K.SAIYED,J.)

ynvyas

   

Top