Gujarat High Court
Vijay vs State on 5 August, 2010
Gujarat High Court Case Information System
Print
SCA/9017/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9017 of 2010
=====================================================
VIJAY
MORLIDHAR BISHAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=====================================================
Appearance
:
MS
KRISHNA U MISHRA 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
: 05/08/2010
ORAL
ORDER
Rule.
Mr. 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