Gujarat High Court High Court

Vimal vs State on 21 April, 2011

Gujarat High Court
Vimal vs State on 21 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/867/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 867 of 2011
 

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


 

VIMAL
@ VIKKI SURESHCHANDRA JARIWALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AR SHAIKH for Petitioner(s) : 1, 
MS VS PATHAK AGP for
Respondent(s) : 1, 3, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/04/2011 

 

ORAL
ORDER

Learned
AGP states that the order of detention passed by respondent
authority impugned in this petition stands revoked by the competent
authority on 30.01.2011 as per the recommendation of the Advisory
Board.

In
view of the statement made by the learned Assistant Government
Pleader, the subject matter of the petition does not require any
adjudication. The matter stands disposed of. Rule is discharged
accordingly with no order as to costs.

(Anant
S. Dave, J.)

*pvv

   

Top