Gujarat High Court
Ranjit vs Commissioner on 20 August, 2010
Gujarat High Court Case Information System
Print
SCA/6783/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6783 of 2010
=========================================================
RANJIT
@ RAMU RATIPAL SAROJ THRO'BROTHER AMARJIT R SAROJ - 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.
MR
JANAK RAVAL ASSISTANT GOVERNMENT PLEADER for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/08/2010
ORAL
ORDER
Learned
advocate for the petitioner submitted that the detention order has
been revoked now, therefore, the petition becomes infructuous.
In
view of the statement made by the learned advocate for the
petitioner, the petition is disposed of as having become infructuous.
Rule is discharged.
(Z.K.SAIYED,J.)
ynvyas
Top