Gujarat High Court High Court

Manjulaben vs District on 27 January, 2010

Gujarat High Court
Manjulaben vs District on 27 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10631/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10631 of 2009
 

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


 

MANJULABEN
@ KHAPIBEN ISHWARBHAI TANDEL THROUGH BHAVESHBHAI - Petitioner(s)
 

Versus
 

DISTRICT
MAGISTRATE & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
SEJAL V SUTARIA for
Petitioner(s) : 1, 
SERVED BY RPAD - (R) for Respondent(s) : 1 -
2. 
Ms Shachi Mathur, Asstt.GOVERNMENT PLEADER for Respondent(s) :
2 - 3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/01/2010 

 

 
 
ORAL
ORDER

It
is submitted by the learned APP that the detention order has already
been revoked by the competent authority. This petition is disposed
of as having become infructuous. Rule is discharged.

[M.D.

SHAH, J.]

msp

   

Top