Gujarat High Court
Prahalad vs State on 10 May, 2010
Gujarat High Court Case Information System
Print
SCA/12521/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12521 of 2009
======================================
PRAHALAD
HARISHCHANDRA PANCHAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
MR
AR SHAIKH for Petitioner
Mr.
Shivang Shukla, AGP for the
respondents.
======================================
CORAM
:
MR.
JUSTICE ANANT S DAVE
Date
: 10/05/2010
ORAL
ORDER
Learned
AGP states that the order of detention passed by respondent No.2
impugned in this petition stands revoked by the competent authority
on 9.12.2009 as per the recommendation of the Advisory Board.
In
view of the statement made by the learned Assistant Government
Pleader, the subject matter of the petition does not require any
adjudication. The matter stands disposed of. Rule is discharged
accordingly with no order as to costs.
(Anant
S. Dave, J.)
(swamy)
Top