Gujarat High Court
Tushar vs State on 12 May, 2010
Gujarat High Court Case Information System
Print
SCA/648/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 648 of 2010
=========================================================
TUSHAR
@ BHURIYO S/O MAHENDRABHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AR SHAIKH for
Petitioner(s) : 1,
MS JIRGA JHAVERI, AGP for Respondent(s) :
3,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/05/2010
ORAL
ORDER
It
is submitted by learned AGP Ms.Jhaveri that the impugned order of
detention has been revoked by the competent authority and, therefore,
this matter has become infructuous. In view of the above statement,
this petition stands disposed of as having become infructuous. Rule
is discharged.
(M.D.Shah,J)
pathan
Top