Gujarat High Court
Vaijantaben vs Commissioner on 19 April, 2010
Gujarat High Court Case Information System
Print
SCA/4701/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4701 of 2010
=========================================================
VAIJANTABEN
@ KHATTI W/O AMRATBHAI KALUBHAI BHALERAV THROUGH - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ANIL S DAVE for
Petitioner(s) : 1,
None for Respondent(s) : 1, 3,
GOVERNMENT
PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 19/04/2010
ORAL ORDER
Rule.
Ms.Mini Nair, 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 and 2.
(H.B.ANTANI,
J.)
Amit/-
Top