Gujarat High Court High Court

Shankarbhai vs State on 10 March, 2010

Gujarat High Court
Shankarbhai vs State on 10 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3094/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3094 of 2010
 

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


 

SHANKARBHAI
HASHMUKHBHAI @ HASHUBHAI PALA THROUGH HIS FATHER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
BHUNESH C RUPERA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2, 
MS JIRGA
JHAVERI, AGP for Respondent(s) :
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 10/03/2010 

 

 
 
ORAL
ORDER

Rule.

Mr Jirga Jhaveri, learned APP waives service of rule on behalf of
respondent No.3 jail authority. The Registry is directed to list
this matter for final hearing in seriatim considering the actual date
of detention. Direct service is permitted qua respondent Nos.1 and 2.

[H.B.ANTANI,
J.]

mrpandya

   

Top