Gujarat High Court High Court

Kamlesh vs State on 11 May, 2011

Gujarat High Court
Kamlesh vs State on 11 May, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1087/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1087 of 2010
 

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

 

KAMLESH
@ KAMLEE DAYARAM JASWANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
2. 
MS VL BHATT, ASST. GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/05/2011 

 

 
 
ORAL
ORDER

It
is stated that the order of detention, impugned in this petition,
has, already been revoked.

In
view of the above, this petition is disposed of as having become
infructuous. Rule is discharged.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top