Gujarat High Court High Court

Raydhanbhai vs Commissioner on 10 September, 2008

Gujarat High Court
Raydhanbhai vs Commissioner on 10 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/1126220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11262 of 2008
 

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


 

RAYDHANBHAI
MOHANBHAI KUMBHARWADIA THROUGH - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE & 2 - Respondent(s)
 

========================================== 
Appearance
: 
MS BANNA S
DUTTA for Petitioner(s) : 1, 
None
for Respondent(s) : 1, 3, 
MR
HUKAM SINGH, AGP for Respondent(s)
: 2, 
==========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
ORAL
ORDER

Heard
Mr. Atit Thakor, learned advocate for Ms. Banna S. Dutta, 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, Navsari Jail, Navsari.

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