Gujarat High Court
Sagar vs State on 13 May, 2010
Gujarat High Court Case Information System Print SCA/4057/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 4057 of 2010 ========================================================= SAGAR CHHAGANBHAI PATIL @ SAGARKUMAR BHSKARBHAI GAMIT - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR HR PRAJAPATI for Petitioner(s) : 1, MS VS PATHAK, ASSTT GOVERNMENT PLEADER for Respondents ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 13/05/2010 ORAL ORDER
Ms.V.S.Pathak,
learned Assistant Government Pleader, states upon instructions from
Mr.H.R.Gohil, Deputy Section Officer, Home Department, Government of
Gujarat, that the order of detention dated 20.02.2010, passed by the
District Magistrate, Surat, has been revoked by order dated
19.04.2010 and the detenu has already been released. He, therefore,
states that the petition has become infructuous.
On
the above statement being made by the learned Assistant Government
Pleader, the petition is disposed of, as having become infructuous.
Rule is discharged.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top