Gujarat High Court
Rajubhai vs State on 5 September, 2008
Gujarat High Court Case Information System
Print
SCA/1107020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11070 of 2008
==========================================
RAJUBHAI
DOSUMAL PRITMANI (SINDHI) - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==========================================
Appearance
:
MR HR
PRAJAPATI for Petitioner(s) : 1,
MR HK
MAKWANA, AGP for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 05/09/2008
ORAL
ORDER
Heard
Mr. H.R. Prajapati, learned advocate for the petitioner.
2. Rule.
Mr. H.K. Makwana, learned Assistant Government Pleader waives
service of notice of rule on behalf of respondent no.3 Jail
Superintendent, Palanpur. Direct Service is permitted qua
respondents no.1 and 2.
3. Registry
is directed to list this matter for final hearing in seriatim
in accordance with the actual date of detention.
(
H.N. Devani, J. )
hki
Top