Gujarat High Court High Court

Manoharlal vs State on 12 May, 2011

Gujarat High Court
Manoharlal vs State on 12 May, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4875/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4875 of 2011
 

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

 

MANOHARLAL
S/O GOPARAM BISNOI, THROUGH FATHER IN LAW BIRBAL- - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT, THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Petitioner(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
2. 
MS.V.L. BHATT, ASST. GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/05/2011 

 

 
 
ORAL
ORDER

Learned
counsel for the petitioner states that the order of detention passed
by respondent authority stands revoked by the competent authority.

In
view of the statement made by the learned counsel for the petitioner,
the subject matter of the petition does not require any adjudication.
The matter stands disposed of. Rule is discharged accordingly with
no orders as to costs.

(ANANT
S. DAVE, J.)

Vahid

   

Top