Gujarat High Court
Poojaben vs State on 29 July, 2011
Gujarat High Court Case Information System Print SCA/9308/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 9308 of 2011 ========================================================= POOJABEN RAJKUMAR ATMARAM TAMAICHE (CHHARA) THROUGH HUSBAND - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR NR KODEKAR for Petitioner(s) : 1, MS ML SHAH AGP for Respondent(s) : 1, None for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 29/07/2011 ORAL ORDER
Heard
the learned counsel for the petitioner.
Rule.
Learned
AGP waives service of notice of rule for respondent jail authority.
Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.
Direct
service is permitted to the rest of respondents.
(ANANT S. DAVE, J.)
*pvv
Top