Gujarat High Court
Sureshbhai vs State on 2 July, 2008
Bench: M.D. Shah
SCA/480/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 480 of 2008 ========================================================= SURESHBHAI AMBARAMBHAI PATEL - Petitioner(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ========================================================= Appearance : MR HR PRAJAPATI for Petitioner(s) : 1, MS BHAVIKA KOTECHA, AGP for Respondents : 1,2 & 3, MR M.IQBAL A SHAIKH for Respondent(s) : 4, ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 02/07/2008 ORAL ORDER
Heard
learned advocates for the parties.
It
is submitted by learned AGP Ms.Bhavika Kotecha that the detention
order has already been revoked by the competent authority. Hence,
this petition has become infructuous. Rule is discharged.
(M.D.Shah,
J.)
Sreeram.