Gujarat High Court
Kalubhai vs State on 4 April, 2011
Gujarat High Court Case Information System
Print
SCA/260/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 260 of 2011
=========================================================
KALUBHAI
VARSINGBHAI GANAVA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MS
BANNA S. DUTTA for MR AR SHAIKH
for Petitioner(s) : 1,
MS
VS PATHAK, ASST. GOVERNMENT PLEADER for Respondent(s) : 1, 3,
RULE
SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/04/2011
ORAL
ORDER
Ms.
Banna S. Dutta, learned Advocate for the petitioner, states that the
impugned order of detention has already been revoked and, hence, the
petition has become infructuous.
In
the aforesaid circumstances, the petition is disposed of as having
become infructuous. Rule is discharged.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top