Gujarat High Court Case Information System
Print
LPA/786/1995 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 786 of 1995
For
Approval and Signature:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
==========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
==========================================
UNION
OF INDIA
Versus
MAHENDRAKUMAR
HARGOVANDAS PATEL AND OTHERS
==========================================Appearance
:
MR HARIN P
RAVAL for the Appellant
MR KIRAN R JANI for
Respondent No.1
RULE SERVED for Respondent(s) : 2 -
4.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/08/2008
ORAL
JUDGMENT
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
1. Respondent
No.1 Mr. Mahendrakumar Hargovandas Patel was detained under Section
3(i) of the Conservation of Foreign Exchange and Prevention of
Smuggling Activities Act, 1974 on 19.5.1994, which detention was
quashed by the learned Single Judge of this Court (Coram: R.K. Vyas,
J.) on 10th May, 1995 (judgment on 15th June,
1995) in Special Civil Application No.3849 of 1995 (converted from
Special Criminal Application No.862 of 1994).
2. Both
advocates have stated that since the period of detention is over and
the respondent has undergone the period of approximately 11 months
and 21 days, under these circumstances, the Letters Patent Appeal has
become infructuous. We do not think that any interference at this
stage is called for. Accordingly, we dismiss the Letters Patent
Appeal with no order as to costs.
(BHAGWATI
PRASAD, J.)
(S.R.BRAHMBHATT,
J.)
omkar
Top