Gujarat High Court High Court

Mansukhbhai vs Commissioner on 3 October, 2011

Gujarat High Court
Mansukhbhai vs Commissioner on 3 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14718/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14718 of 2011
 

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


 

MANSUKHBHAI
LIMBABHAI KIYADA - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BHAVIN S RAIYANI for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 2, 
MR KP RAVAL,
LD. ASST. GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 03/10/2011
 

ORAL
ORDER

Heard
learned counsel for the petitioner and learned Assistant Government
Pleader.

Rule.

Mr.Maulik Nanavati, learned Assistant Government Pleader, waives
service of notice of Rule on behalf of respondent No.3-Jail
Authority. Direct Service is permitted qua respondent Nos.1 and

2.

Office
is directed to list the matter for final hearing in seriatum
according to the actual date of detention.

(Z.

K. Saiyed, J)

Anup

   

Top