Gujarat High Court High Court

Lalit vs State on 19 April, 2010

Gujarat High Court
Lalit vs State on 19 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4702/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4702 of
2010 
 
=========================================================

 

LALIT
@ AMIT @ SONY @ DADU S/O PARMANAND VASVANI (SINDHI) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AR SHAIKH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 19/04/2010  
 
ORAL ORDER

Rule.

Ms.Mini Nair, learned Assistant Government Pleader waives service of
notice 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.

(H.B.ANTANI,
J.)

Amit/-

   

Top