Gujarat High Court
Liyakathusen vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/7041/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7041 of 2010
=========================================
LIYAKATHUSEN
MAHAMADBHAI SHAIKH - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
MS BANNA S
DUTTA for
Petitioner(s) : 1,
MR AMIT PATEL, LD. ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 3,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/08/2010
ORAL
ORDER
Mr.Amit
Patel, learned Assistant Government Pleader, has submitted that the
order of detention dated 10th May 2010 passed by the
Commissioner of Police, Ahmedabad City, is already revoked.
In
view of the statement made by Mr.Amit Patel, present petition is
disposed of as having become infructuous. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top