Gujarat High Court
Arifbhai vs State on 20 March, 2009
Gujarat High Court Case Information System
Print
SCA/8210/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8210 of 2008
=========================================================
ARIFBHAI
ISMAILBHAI SHETH - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
HR PRAJAPATI for Petitioner(s) : 1,
MR HK
PATEL AGP for Respondent(s) : 1, 3,
MR M.IQBAL A SHAIKH for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/03/2009
ORAL
ORDER
Learned
counsel for for the petitioner states that the order of detention is
revoked and this petition has become infructuous.
In
view of the statement made by learned counsel for the petitioner,
this petition stands disposed of as having become infructuous.
Rule
discharged.
(ANANT S. DAVE, J.)
*pvv
Top