Gujarat High Court High Court

Mukesh vs State on 8 October, 2010

Gujarat High Court
Mukesh vs State on 8 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8508/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8508 of 2010
 

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


 

MUKESH
NAMLABHAI RATHVA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
Appearance : 
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1, 
MS MINI NAIR, AGP for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 2 - 3. 
MR M.IQBAL SHAIKH for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 08/10/2010 

 

ORAL
ORDER

1. The
present petition has been filed by the petitioner detenu under
Article 226 of the Constitution of India challenging the order of
detention dated 03.07.2010 on the grounds set out in the petition.
However, as the learned APP Ms. Nair, on instructions from
P.K.Bhaliya, Deputy Mamlatdar, makes a statement that the order of
detention has been revoked on 21st August 2010, learned
Advocate Mr. Deepak Thakkar does not press this petition.

2. Accordingly,
the present petition stands disposed of as not pressed. Rule
discharged.

(RAJESH
H. SHUKLA, J.)

jani

   

Top