Gujarat High Court High Court

Meenaben vs State on 18 June, 2008

Gujarat High Court
Meenaben vs State on 18 June, 2008
Bench: M.D. Shah
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8240/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8240 of 2008
 

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

 

MEENABEN
KANTIBHAI NADIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
MR AJ DESAI, AGP for Respondent(s) : 3, 
None
for Respondent(s) : 1 & 2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/06/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.H.R.Prajapati for the petitioner.

RULE.

Mr.A.J.Desai, learned AGP waives service of Rule on behalf of
respondent No.3. Office is directed to place the matter in seriatum
in accordance with the actual date of detention. Direct service is
permitted for rest of respondents.

(M.D.Shah,
J.)

Sreeram.