Gujarat High Court
Jayesh vs State on 11 May, 2010
Gujarat High Court Case Information System
Print
SCA/12996/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12996 of 2009
=============================================
JAYESH
AMBARAM CHAUHAN - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance :
MR
AR SHAIKH for Petitioner(s) : 1,
MS VANDANA BHATT AGP for
Respondent(s) : 1, 3,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/05/2010
ORAL
ORDER
Learned
advocate for the petitioner states that order of detention passed by
respondent No.2 impugned in this petition stands revoked by the
competent authority as per the recommendation of the Advisory Board.
In
view of the statement made by the learned advocate for the
petitioner, the subject matter of the petition does not require any
adjudication. The matter stands disposed of. Rule is discharged
accordingly with no order as to costs.
(Anant
S. Dave, J.)
*pvv
Top