Gujarat High Court
Mohanbhai vs State on 21 October, 2011
Gujarat High Court Case Information System
Print
SCA/228/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 228 of 2010
=========================================================
MOHANBHAI
UKAJI DANGI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ARVIND K THAKUR for
Petitioner(s) : 1,
MR LR PUJARI, AGP for Respondent(s) : 3
None
for Respondent(s) : 1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/01/2010
ORAL
ORDER
Rule.
Learned AGP, Mr.L.R.Pujari, waives service of notice 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 the respondent Nos.1 and 2.
(M.D.SHAH,J.)
radhan
Top