Gujarat High Court
Vikrambhai vs State on 8 December, 2010
Gujarat High Court Case Information System
Print
SCA/15523/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15523 of 2010
=========================================
VIKRAMBHAI
DHANABHAI JADAV - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
MR PRATIKY
JASANI for
Petitioner(s) : 1,
Mr LR Pujari, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 3,
None for Respondent(s) :1 &
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/12/2010
ORAL
ORDER
Heard
the learned advocate for the petitioner and the learned AGP for the
respondents.
RULE.
Learned AGP waives service of Notice for the jail authority.
Direct Service through Speed post at the cost of the petitioner is
permitted for rest of the respondents. Office is directed to list
the matter for final hearing in seriatim according to the actual date
of detention.
[ANANT
S. DAVE, J.]
msp
Top