Gujarat High Court High Court

Ruksanabibi vs State on 30 August, 2011

Gujarat High Court
Ruksanabibi vs State on 30 August, 2011
Author: H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3533/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3533 of 2010
 

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

 

RUKSANABIBI
SADDIQMIYA MALEK (WIFE OF THE DETENUE SADDIQMIY - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KIRAN R JANI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 25/03/2010 

 

ORAL
ORDER

Rule.

Ms. Jirga Jhaveri, learned AGP waives service of rule on behalf of
respondent No.3 jail authority. Direct service is permitted qua
respondent Nos.1 and 2.

Notice
of Rule through Court as well as by R.P.A.D., to respondent no.4 is
permitted at the cost of the petitioner.

[H.B.

ANTANI, J.]

pirzada/-

   

Top