Gujarat High Court
Santoshbhai vs State on 12 September, 2008
Gujarat High Court Case Information System
Print
SCA/1139720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11397 of 2008
=========================================================
SANTOSHBHAI
RAJUBHAI FULMALI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MR PRAJAPATI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 12/09/2008
ORAL
ORDER
1. Heard
Ms Banna Datta for Mr. M.R. Prajapati, learned advocate for the
petitioner.
2. Rule.
Mr. Hukam Sing, learned Assistant Government Pleader waives service
of notice of rule on behalf of respondent No.3 Jail
Superintendent, Bhavnagar.
3. Registry
is directed to list the matter for final hearing in seriatim in
accordance with the actual date of detention.
Direct
service is permitted qua respondents No.1 and 2.
(HARSHA
DEVANI, J.)
shekhar/-
Top