Gujarat High Court
Madhusudan vs State on 11 September, 2008
Gujarat High Court Case Information System
Print
SCA/1134520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11345 of 2008
==========================================
MADHUSUDAN
@ MADHIYO MALESHIYAM VADNAL MADRASI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==========================================
Appearance
:
MR AMRISH K
PANDYA for Petitioner(s) : 1,
MR HUKAM SINGH,
AGP for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 11/09/2008
ORAL
ORDER
Heard
Mr. Amrish Pandya, learned advocate for the petitioner.
2. Rule.
Mr. Hukam Singh, learned Assistant Government Pleader waives service
of notice of rule on behalf of respondent no.3 Jail
Superintendent, Rajkot District Jail, Rajkot. Direct Service is
permitted qua respondents no.1 and 2.
3. Registry
is directed to list this matter for final hearing in seriatim
in accordance with the actual date of detention.
(
H.N. Devani, J. )
hki
Top