Gujarat High Court
Nasirhusen vs State on 30 August, 2011
Gujarat High Court Case Information System
Print
SCA/3653/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3653 of 2010
=========================================================
NASIRHUSEN
@ SONU DILAVARHUSEN SHAIKH - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AR SHAIKH for
Petitioner(s) : 1,
MS.JHIRGA JHAVERI, ASSISTANT GOVERNMENT PLEADER
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/03/2010
ORAL
ORDER
Rule,
Ms. Jhirga Jhaveri, learned Assistant Government Pleader, waives
service of Rule for the respondent no.3-jail authority. Registry is
directed to list this matter for final hearing in seriatim
considering the actual date of detention. Direct service is permitted
qua respondent nos. 1 and 2.
(H.B.ANTANI,J.)
Girish
Top