Gujarat High Court
Lilaben vs State on 28 February, 2011
Gujarat High Court Case Information System
Print
SCA/2442/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2442 of 2011
=========================================================
LILABEN
WD/O CHHAGANBHAI BHAGWANDAS KAHAR - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MR
AR SHAIKH for
Petitioner(s) : 1,
MS VANDANA BHATT, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 28/02/2011
ORAL
ORDER
Heard
Ms. Banna S. Dutta learned Advocate for Mr. A.R. Shaikh learned
Advocate for the petitioner.
RULE.
Ms. Vandana Bhatt, learned Assistant Government Pleader
waives service of notice of Rule on behalf of the jail authority.
Direct Service is permitted qua respondents No.1 and 2.
Registry
to list the matter for final hearing in seriatim as per the actual
date of detention.
Sd/-
(J.B.
Pardiwala, J.)
Caroline
Top