Gujarat High Court
Laxmanbhai vs Commissioner on 23 September, 2011
Gujarat High Court Case Information System
Print
SCA/8407/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8407 of 2011
=========================================================
LAXMANBHAI
BHAGABHAI SIDHPURA - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BHAVIN S RAIYANI for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 2.
MR
KP RAVAL, AGP for Respondent(s) :
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/09/2011
ORAL
ORDER
1. Learned
advocate for the petitioner states that the order of detention passed
by respondent authority stands revoked by the competent authority.
2. In
view of the statement made by learned advocate for the petitioner,
the subject matter of the petition does not require any adjudication.
The petition stands disposed of accordingly. Rule discharged with
no order as to costs.
(Z.K.SAIYED,
J.)
(ila)
Top