Gujarat High Court
Ramilaben vs Commissioner on 6 September, 2011
Gujarat High Court Case Information System
Print
SCA/12044/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12044 of 2011
=========================================================
RAMILABEN
@ KOKILABEN CHANDU BHAI MANSUKHBHAI NAYAK - Petitioner(s)
Versus
COMMISSIONER
OF POLICE (AHMEDABAD CITY), OFFICE OF & 2 - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Petitioner(s) : 1,
None for Respondent(s) : 1, 3,
MR MAULIK
NANAVATI, AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/09/2011
ORAL
ORDER
Heard
the learned Advocate for the petitioner and the learned AGP for the
respondent.
RULE.
Learned AGP waives service of Notice of Rule on behalf of respondent
No.2 & 3. Direct service is permitted for respondents No. 1.
Office
is directed to list the matter for final hearing in seriatum
according to the actual date of detention.
(Z.K.SAIYED,
J.)
sas
Top