Gujarat High Court
Natvarbhai vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
SCA/7795/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7795 of 2011
=============================================
NATVARBHAI
HIRABHAI THAKOR THROUGH MOTHER - Petitioner(s)
Versus
STATE
OF GUAJRAT & 2 - Respondent(s)
=============================================
Appearance
:
MR ROMIL L KODEKAR for
Petitioner(s) : 1,
MS MANISHA L SHAH ASST. GOVERNMENT PLEADER for
Respondent(s) : 3.
None for Respondent(s) : 1-2
.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/06/2011
ORAL
ORDER
Heard
learned advocate for the petitioner.
Rule.
Learned Assistant Government Pleader waives service of rule on
behalf of respondent-Jail Authority.
Registry
is directed to list this matter for final hearing in seriatim in
accordance with the actual date of detention.
Direct
service is permitted to respondents Nos. 1 and 2.
[ANANT
S. DAVE, J.]
//smita//
Top