Gujarat High Court
Mahmadsabir vs State on 19 September, 2008
Gujarat High Court Case Information System
Print
SCA/1169720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11697 of 2008
==========================================
MAHMADSABIR
NOORMAHMAD SHAIKH THRO' FATHER NOORMAHMAD ABDUL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==========================================
Appearance
:
MR MILIND R
KULKARNI for Petitioner(s) : 1,
MR
SATYAM CHHAYA, AGP for
Respondent(s) : 1,
None
for Respondent(s) : 2 - 3.
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 19/09/2008
ORAL
ORDER
1. Heard
Mr. M.R. Kulkarni, learned advocate for the petitioner.
2. Rule.
Mr. Satyam Chhaya, learned Assistant Government Pleader waives
service of notice of rule on behalf of respondent no.3 ? The Jail
Superintendent, District Jail, Junagadh.
3. Registry
is directed to list this matter for final hearing in seriatim
in accordance with the actual date of detention.
(
Harsha Devani, J. )
hki
Top