Gujarat High Court
Nikul vs State on 2 August, 2011
Gujarat High Court Case Information System
Print
SCA/16337/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16337 of 2010
=========================================================
NIKUL
@ NIKUNJ LAXMICHAND CHAUHAN THROUGH YOUNGER BROTHER - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
None for Respondent(s) : 1-2
MS KRINA CALLA
AGP for Respondent(s) :
3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/12/2010
ORAL
ORDER
1. Heard
learned counsel for the petitioner.
2. Rule.
Learned A.G.P. Ms.Krina Calla waives service of notice of Rule
for respondent-Jail Authority.
3. Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.
4. Direct
service is permitted to the rest of respondents.
(ANANT
S. DAVE, J.)
Hitesh
Top