Gujarat High Court High Court

Pravin vs State on 9 September, 2011

Gujarat High Court
Pravin vs State on 9 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13083/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13083 of 2011
 

 
 
=========================================================

 

PRAVIN
W/O SHAHID @LALA S/O BABABUJI ABDUL REHMAN SAIYAD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND NANAVATI for MR HR PRAJAPATI
for
Petitioner(s) : 1, 
MR MAULIK NANAVATI, AGP for Respondent(s) :
1, 
RULE SERVED BY DS for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/09/2011 

 

 
 
ORAL
ORDER

Heard
learned Counsel for the parties.

Learned
Counsel Mr. Nanavati for the petitioner has contended that when the
husband of present petitioner was detained under PASA, at that time
she was not present and she has recently gave birth to a baby child
on 8.2.2011. Learned AGP has vehemently opposed this application.
However, he prays for time.

Hence,
S.O. to 30th September, 2011. Till then the Police is
directed not to detain the petitioner.

Direct
service is permitted.

(Z.K.SAIYED,
J.)

sas

   

Top