Gujarat High Court
Rajesh vs State on 28 April, 2011
Gujarat High Court Case Information System
Print
SCA/14392/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14392 of 2010
=============================================
RAJESH
@ MUNNO KRUSHNALAL CHATURVEDI THRO. HIS WIFE - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
MR MR PRAJAPATI for
Petitioner(s) : 1,
MS VL BHATT ASST. GOVERNMENT PLEADER for
Respondent(s) : 3,
DS AFF.NOT FILED (R) for Respondent(s) :
1-2.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/04/2011
ORAL
ORDER
Learned
AGP states that the order of detention passed by respondent NO.2
impugned in this petition stands revoked by the competent authority
as per the recommendation of the Advisory Board.
In
view of the statement made by the learned AGP, the subject matter of
the petition does not require any adjudication. The matter stands
disposed of. Rule is discharged accordingly with no order as to
costs.
[ANANT
S. DAVE, J.]
//smita//
Top