Gujarat High Court High Court

Manish vs State on 30 June, 2008

Gujarat High Court
Manish vs State on 30 June, 2008
Bench: M.D. Shah
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/591/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 591 of 2008
 

 
 
=========================================================

 

MANISH
@ MANOJ KANJIBHAI GOHEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK Y JASANI for
Petitioner(s) : 1, 
MS
SANDHYA NATANI, AGP for
Respondents 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/06/2008 

 

 
 
ORAL
ORDER

It
has been stated that the order of detention has already been revoked
by the detaining authority. Hence, this petition has become
infructuous and it stands disposed of accordingly. Rule is
discharged.

(M.D.Shah,
J.)

Sreeram.