Gujarat High Court High Court

Vipul vs State on 12 September, 2008

Gujarat High Court
Vipul vs State on 12 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1144520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11445 of 2008
 

 
=========================================================

 

VIPUL
THAKARSIBHAI SARVAIYA THROUGH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 12/09/2008 

 

 
 
ORAL
ORDER

1. Heard
Ms Bela Prajapati for Mr. B.M. Mangikiya, learned advocate for the
petitioner.

2. Rule.

Mr. Hukam Sing, learned Assistant Government Pleader waives service
of notice of rule on behalf of respondent No.3 Jail
Superintendent, Rajpipla, Dist: Narmada.

3. Registry
is directed to list the matter for final hearing in seriatim in
accordance with the actual date of detention.

Direct
service is permitted qua respondents No.1 and 2.

(HARSHA
DEVANI, J.)

shekhar/-

   

Top