Gujarat High Court High Court

Naresh vs Commissioner on 4 April, 2011

Gujarat High Court
Naresh vs Commissioner on 4 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/495/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 495 of 2011
 

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


 

NARESH
MANHARBHAI KAHAR - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
UM SHASTRI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 3, 
MS VL
BHATT, ASSISTANT GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/04/2011 

 

 
 
ORAL
ORDER

Mr.

U.M. Shastri, learned Advocate for the petitioner, states that the
impugned order of detention has already been revoked and, hence, the
petition has become infructuous.

In
the aforesaid circumstances, the petition is disposed of as having
become infructuous. Rule is discharged.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top