Gujarat High Court
Ramesh vs State on 17 September, 2010
Gujarat High Court Case Information System
Print
SCA/7907/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7907 of 2010
=========================================================
RAMESH
@ GOKUL @ MIRCHI KHANDUBHAI KAPURE - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
HR PRAJAPATI for
Petitioner(s) : 1,
MS MINI NAIR, AGP for Respondent(s) : 1,
3,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 17/09/2010
ORAL
ORDER
Learned
Advocate Mr. Prajapati seeks permission to withdraw the present
petition in view of the order dated 17.08.2010 placed on record by
learned AGP stating that the order of detention has been revoked on
29.07.2010.
Permission
granted. Accordingly, the present petition stands disposed of as
having become infractuous. Rule discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top