Gujarat High Court High Court

Nankikur vs State on 2 June, 2011

Gujarat High Court
Nankikur vs State on 2 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	C/SCA/6775/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


SPECIAL
CIVIL APPLICATION  No 6775 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

NANKIKUR
			W/O SUKHPALSING DARSHANSING NAHAR....Petitioner(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT  &  2....Respondent(s)
		
	

 

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

Appearance:
 

MS
KD PARMAR as ADVOCATE for the Petitioner(s) No. 1
 

MS
MONALI BHATT, ASST.GOVERNMENT PLEADER for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 02/06/2011
 


 

 


ORAL
ORDER

Rule.

Learned AGP Ms. Monali Bhatt waives service of notice of Rule for and
on behalf of respondent No.3- Jail Superintendent. Rest of the
respondents to be served directly. Direct service permitted.

(J.

B. PARDIWALA, J.)

sudhir

Page
1 of 1

   

Top