Gujarat High Court High Court

Ghanshyam vs State on 30 July, 2008

Gujarat High Court
Ghanshyam vs State on 30 July, 2008
Bench: M.D. Shah
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8244/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8244 of 2008
 

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

 

GHANSHYAM
@ PAPPU HUKAMATRAI NAINWANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL R JOSHI for
Petitioner(s) : 1, 
MR VINAY PANDYA, AGP for Respondents No.1 &
2 
MR HARIN P RAVAL for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/07/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.Premal Joshi for the petitioner.

It
is submitted by learned advocate Mr.Premal Joshi that the order of
detention is pre-executed against the petitioner and hence this
petition does not survive. In view of the above statement, the
petition does not survive as having become infructuous. Notice is
discharged.

(M.D.Shah,
J.)

Sreeram.