Gujarat High Court High Court

========================================================= vs Mr.Iqbal A on 1 April, 2010

Gujarat High Court
========================================================= vs Mr.Iqbal A on 1 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1415/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1415 of 2010
 

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


 

BINDESHKUMAR
VRAJLAL VASANT
 

Versus
 

UNION
OF INDIA THROUGH SECRETRY & OTHERS
 

=========================================================
Appearance
: 
MR
BM MANGUKIYA  & MS BELA A PRAJAPATI for Petitioner. 
MR.IQBAL A
SHAIKH  for Respondent No. 1 
MS TRUSHA K PATEL, ASST. GOVT.
PLEADER for Respondents :
2-4 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 01/04/2010 

 

 
 
 ORAL
ORDER

It is
stated at the bar that on the recommendation of the Advisory Board,
the State Government has revoked the detention order impugned in the
present petition. This petition, therefore, has become infructuous
and stands disposed of accordingly.

Rule
is discharged. Interim relief stands vacated. Bail bond stands
cancelled. The amount which was deposited by the detenu at the time
of his release on bail as per order dated 23.02.2010 be refunded to
the detenu.

mathew						[
H.B. ANTANI, J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top