Gujarat High Court High Court

Mahamad vs State on 23 August, 2010

Gujarat High Court
Mahamad vs State on 23 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7043/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7043 of 2010
 

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


 

MAHAMAD
DAUDBHAI MANSURI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MS BANNA S
DUTTA for
Petitioner(s) : 1, 
MS MAITHILI MEHTA, 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

Ms.Maithili
Mehta, 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 Ms.Mehta, present petition is disposed
of as having become infructuous. Rule is discharged.

(Z.

K. Saiyed, J)

Anup

   

Top