Gujarat High Court
Karansinh vs State on 14 October, 2008
Gujarat High Court Case Information System
Print
SCA/6615/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6615 of 2008
=========================================================
KARANSINH
ARJUNSINH SINDHA THRO FATHER ARJUNSINH MANSINH - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
3.
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/10/2008
ORAL
ORDER
It
is submitted by learned Assistant Government Pleader Mr.D.R.Chauhan
that the detention order is already revoked by the competent
authority. Hence, this petition stands disposed of as infructuous.
(M.D.Shah,
J.)
sudhir
Top