Gujarat High Court
Shakeel vs State on 20 July, 2011
Gujarat High Court Case Information System
Print
SCA/8927/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8927 of 2011
=========================================================
SHAKEEL
@ TEJA GULAMHUSEN SHAIKH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH LEARNED PUBLIC PROSECUTOR & 2 - Respondent(s)
=========================================================
Appearance :
MR
KHALID G SHAIKH for
Petitioner(s) : 1,
MRS. MANISHA L. SHAH, ASST. GOVERNMENT PLEADER
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/07/2011
ORAL
ORDER
Heard
Mr. Khalid G. Shaikh, learned Advocate for the petitioner.
RULE.
Mrs. Manisha L. Shah, learned Assistant Government Pleader
waives service of notice of Rule on behalf of the jail authority.
Direct Service is permitted for rest of the respondents.
Registry
to list the matter for final hearing in seriatim as per the actual
date of detention.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top