Gujarat High Court High Court

Jayantilal vs State on 23 September, 2011

Gujarat High Court
Jayantilal vs State on 23 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8431/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8431 of 2011
 

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

 

JAYANTILAL
DAYALJI THAKKAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO' SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NITIN M AMIN for
Petitioner(s) : 1, 
MR KP RAVAL, AGP for Respondent(s) :  3, 
RULE
SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 23/09/2011 

 

 
ORAL
ORDER

1. Learned
advocate for the petitioner states that the order of detention passed
by respondent authority stands revoked by the competent authority.

2. In
view of the statement made by learned advocate for the petitioner,
the subject matter of the petition does not require any adjudication.
The petition stands disposed of accordingly. Rule discharged with
no order as to costs.

(Z.K.SAIYED,
J.)

(ila)

   

Top