Gujarat High Court High Court

Manekchand vs Commissioner on 6 December, 2010

Gujarat High Court
Manekchand vs Commissioner on 6 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15402/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15402 of 2010
 

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

MANEKCHAND
@ BHURIYO BHAGCHAND JAIN - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR CHETAN B
RAVAL for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 2, 
MR Kartik
Pandya, Asstt.GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/12/2010 

 

 
 
ORAL
ORDER

Heard
the learned advocate for the petitioner and the learned AGP for the
respondents.

RULE.

Learned AGP waives service of Notice for the jail authority.
Direct Service is permitted for rest of the respondents. Office is
directed to list the matter for final hearing in seriatim according
to the actual date of detention.

[ANANT
S. DAVE, J.]

msp

   

Top