Gujarat High Court High Court

Ashokkumar vs State on 13 May, 2010

Gujarat High Court
Ashokkumar vs State on 13 May, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1543/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1543 of 2010
 

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

 

ASHOKKUMAR
DEVCHANDBHAI BECHARBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
MS JIRGA JHAVERI, AGP  for Respondent(s) :
1, 
RULE SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/05/2010 

 

 
 
ORAL
ORDER

Mr.Prajapati,
learned advocate appearing on behalf of the petitioner states that
the impugned order passed by the detaining authority has been
revoked by the Advisory Board and therefore he does not press this
petition. In view of the same, the petition stands disposed of as not
pressed. Rule is discharged with no order as to costs.

(
M.D. SHAH, J. )

syed/

   

Top