Gujarat High Court High Court

Shahidul vs State on 20 July, 2011

Gujarat High Court
Shahidul vs State on 20 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8950/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8950 of 2011
 

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

SHAHIDUL
ISLAM @ MUNNO MASHIHAR REHMAN SHAIKH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR AR SHAIKH for Petitioner(s)
: 1, 
MS MANISHA L SHAH ASST. GOVERNMENT PLEADER for Respondent(s)
: 3, 
None for Respondent(s) :
1-2. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 20/07/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate for the petitioner.

Rule.

Learned Assistant Government Pleader waives service of rule on
behalf of respondent-Jail Authority.

Registry
is directed to list this matter for final hearing in seriatim in
accordance with the actual date of detention.

Direct
service is permitted to respondents No.1 and 2.

[ANANT
S. DAVE, J.]

//smita//

   

Top