Gujarat High Court
Abdul vs State on 11 May, 2011
Gujarat High Court Case Information System
Print
SCA/15262/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15262 of 2010
=========================================================
ABDUL
KASAMBHAI CHALANGA THROUGH BROTHER - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY (SPECIAL) & 2 - Respondent(s)
=========================================================
Appearance :
MS
SUBHADRA G PATEL for
Petitioner(s) : 1,
MS VL BHATT, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
2.
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/05/2011
ORAL
ORDER
It
is stated that the order of detention, impugned in this petition,
has, already been revoked.
In
view of the above, this petition is disposed of as having become
infructuous. Rule is discharged.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top