Gujarat High Court
Sapnaben vs State on 2 August, 2011
Gujarat High Court Case Information System
Print
SCA/9801/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9801 of 2011
=========================================================
SAPNABEN
MANSUKHBHAI HARILAL PARMAR (CHHARA) THRO'HUSBAND - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NR KODEKAR for
Petitioner(s) : 1,
MS ML SHAH AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/08/2011
ORAL
ORDER
Heard
the learned counsel for the petitioner.
Rule.
Learned
AGP waives service of notice of rule for respondent jail authority.
Office
is directed to list the matter for final hearing in seriatim
according to the actual date of detention.
Direct
service is permitted to the rest of respondents.
(ANANT S. DAVE, J.)
*pvv
Top