Gujarat High Court
Taufik vs State on 16 July, 2010
Gujarat High Court Case Information System
Print
SCA/8106/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8106 of 2010
=========================================================
TAUFIK
RAFIKBHAI SISANGIYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
AR SHAIKH for Petitioner(s) : 1,
MR JANAK RAVAL ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2 - 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 16/07/2010
ORAL
ORDER
Rule. Mr.
Janak Raval, learned AGP 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.
(Z.K.SAIYED,J.)
ynvyas
Top