Gujarat High Court
Manishbhai vs State on 25 June, 2010
Gujarat High Court Case Information System
Print
SCA/7271/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7271 of 2010
=========================================================
MANISHBHAI
VINUBHAI MARU - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2,
MS JIRGA
JHAVERI, AGP for Respondent(s) :
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 25/06/2010
ORAL
ORDER
Rule.
Ms Jirga Jhaveri, learned AGP waives service of rule on behalf of
respondent No.3 jail authority. The Registry is directed to list
this matter for final hearing in seriatim considering the actual date
of detention. Direct service is permitted qua respondent Nos.1 and 2.
[H.B.ANTANI,
J.]
mrpandya
Top