Gujarat High Court
Rupeshbhai vs State on 9 November, 2011
Gujarat High Court Case Information System
Print
SCA/4648/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4648 of
2011
=========================================================
RUPESHBHAI
PARSHOTTAMDAS DALWALA (RANA) THROUGH WIFE - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AR SHAIKH for
Petitioner(s) : 1,
MS VANDANA BHATT, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 3,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/05/2011
ORAL
ORDER
It
is stated that the order of detention, impugned in this petition,
has, already, been revoked.
In
view of the above, this petition stands DISPOSED of.
Rule is discharged.
(ANANT
S. DAVE, J.)
Umesh/
Top