Gujarat High Court
Prakash vs State on 8 September, 2008
Gujarat High Court Case Information System
Print
SCA/1114720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11147 of 2008
==========================================
PRAKASH
@ KALU NATRAJBHAI NAYDU - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==========================================
Appearance
:
MS BANNA S
DUTTA for MS KD PARMAR for Petitioner(s) : 1,
MR
HUKAM SINGH, AGP for Respondent(s) : 1,
None for Respondent(s) : 2
- 3.
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 08/09/2008
ORAL
ORDER
Heard
Ms. Banna S. Dutta, learned advocate for Ms. K.D. Parmar, learned
advocate for the petitioner.
2. Rule.
Mr. Hukam Singh, learned Assistant Government Pleader waives service
of notice of rule on behalf of respondent no.3 Jail
Superintendent, Jamnagar District Prison, Jamnagar.
3. Registry
is directed to list this matter in seriatim in accordance with the
actual date of detention.
(
H.N. Devani, J. )
hki
Top