Gujarat High Court
Rameshbhai vs State on 26 September, 2008
Gujarat High Court Case Information System
Print
SCA/1204220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12042 of 2008
==========================================
RAMESHBHAI
SAIYADBHAI CHHARA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH ASST. SECRETARY & 2 - Respondent(s)
==========================================
Appearance
:
MR JS
RATHOD 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
: 26/09/2008
ORAL
ORDER
1. Heard
Mr. J.S. Rathod, 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 The Jail
Superintendent, Godhra Jail, Godhra. 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 date of actual detention.
(
Harsha Devani, J. )
hki
Top