Gujarat High Court High Court

Mohmad vs Commissioner on 18 March, 2011

Gujarat High Court
Mohmad vs Commissioner on 18 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/974/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 974 of 2011
 

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


 

MOHMAD
YUNUS NAZIRHUSAIN SANDHI THROUGH BROTHER MOHD. SOEB - 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. 
MS
VANDANA L. BHATT, ASSISTANT GOVERNMENT PLEADER for Respondent(s) : 2
- 3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/03/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocates for the parties.

It
is not in dispute 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been revoked and, hence, the petition has become infructuous.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