Gujarat High Court High Court

Sureshbhai vs State on 31 May, 2011

Gujarat High Court
Sureshbhai vs State on 31 May, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	C/SCA/6747/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


SPECIAL
CIVIL APPLICATION  No 6747 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

SURESHBHAI
			NATHUJI KHATIK....Petitioner(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT  &  2....Respondent(s)
		
	

 

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

Appearance:
 

M/S
THAKKAR ASSOC. as ADVOCATE for the Petitioner(s) No. 1
 

MS
MONALI BHATT, ASST.GOVERNMENT PLEADER for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 31/05/2011
 


 

 


ORAL
ORDER

Rule.

Learned AGP Ms. Monali Bhatt waives service of Rule for and on behalf
of Jail Superintendent. So far as other respondents are concerned,
they may be served. Direct service for respondent Nos.1 and 2. Direct
service permitted to respondent No.4 Union of India by registered
post AD.

(J.

B. PARDIWALA, J.)

sudhir

Page
1 of 1

   

Top