Gujarat High Court High Court

Mohammedhusen vs State on 8 September, 2011

Gujarat High Court
Mohammedhusen vs State on 8 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13570/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13570 of 2011
 

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

 

MOHAMMEDHUSEN
ALIAS BABLO KASAMBHAI MANSURI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Petitioner(s) : 1, 
MR MAULIK NANAVATI, AGP for Respondent(s) :
3, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 08/09/2011 

 

 
 
ORAL
ORDER

Heard
the learned Advocate for the petitioner and the learned AGP for the
respondent.

RULE.

Learned AGP waives service of Notice of Rule on behalf of respondent
No. 3. Direct service is permitted for respondents No. 1 & 2.

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

(Z.K.SAIYED,
J.)

sas

   

Top