Gujarat High Court
State vs Rajpalsinh on 6 May, 2010
Gujarat High Court Case Information System
Print
LPA/1131/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1131 of 2010
With
CIVIL
APPLICATION No. 5002 of 2010
=========================================
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Appellant(s)
Versus
RAJPALSINH
PRADYUMANSINH GOHIL - Respondent(s)
=========================================
Appearance :
MR
AJ DESAI, AGP for Appellant(s) : 1
- 3.
None for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
From
the record, it will be evident that the period of detention has come
to an end on 3rd February 2010. In this background, this
Court is not inclined to interfere with the order dated 26th
June 2009 passed BY the learned Single Judge in SCA No.2083 of
2009. But taking into consideration the facts and circumstances, the
order imposing cost of Rs.5,000/- is deleted. Order of the learned
single Judge stands modified accordingly. LPA and CA stand disposed
of.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top