Gujarat High Court High Court

Lalji vs State on 21 September, 2011

Gujarat High Court
Lalji vs State on 21 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14176/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14176 of 2011
 

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

 

LALJI
@ LALO HIRABHAI SURMA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AR SHAIKH for
Petitioner(s) : 1, 
MR HL JANI, AGP for Respondent(s) : 3, 
None
for Respondent(s) : 1 - 2.
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/09/2011 

 

 
ORAL
ORDER

1. Heard
learned counsel for the petitioner and learned Assistant Government
Pleader.

2. Rule.

3. Learned
AGP Mr. H. L. Jani waives service of notice of Rule on behalf of
respondent no.3-jail authority. Direct service is permitted qua
respondent nos.1 and 2.

4. The
office is directed to list the matter for final hearing in seriatum
according to the actual date of detention.

(Z.K.SAIYED,
J.)

(ila)

   

Top