Gujarat High Court High Court

Mahmadrahim vs Commissioner on 20 August, 2010

Gujarat High Court
Mahmadrahim vs Commissioner on 20 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6785/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6785 of 2010
 

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

 

MAHMADRAHIM
@ MAHMADSALIM @ KALIYA ABDULJABBAR ANSARI - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
BANNA S DUTTA for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 - 2. 
MR
AMIT PATEL ASSISTANT GOVERNMENT PLEADER for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 20/08/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner submitted that the detention order has
been revoked, therefore, the petition becomes infructuous.

In
view of the statement made by the learned advocate for the
petitioner, the petition is disposed of as having become infructuous.
Rule is discharged.

(Z.K.SAIYED,J.)

ynvyas

   

Top