Gujarat High Court
Udaylal vs State on 3 May, 2010
Gujarat High Court Case Information System
Print
SCA/5382/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5382 of
2010
=========================================================
UDAYLAL
PRUTHVIRAJ KHATIK - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 03/05/2010
ORAL ORDER
Rule.
Ms.Vandna Bhatt, learned Assistant Government Pleader waives service
of notice 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, 2 and 4.
(H.B.ANTANI,
J.)
Amit/-
Top