Gujarat High Court
Sarojabeb vs State on 3 March, 2011
Gujarat High Court Case Information System
Print
SCA/714/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 714 of 2011
======================================
SAROJABEB
WD/O GANESAH RAMAIYANAIDU THRO' RAMESH G. NAIDU - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
Ms.
Banna Dutta for MR AR SHAIKH
for Petitioner
Mr.
Kartik Pandya, APP, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/01/2011
ORAL
ORDER
Heard
the learned counsel for the petitioner.
Rule.
Learned AGP waives service 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 rest of respondents.
(ANANT
S. DAVE, J.)
(swamy)
Top