Gujarat High Court
Ashvinbhai vs Commissioner on 10 May, 2010
Gujarat High Court Case Information System
Print
SCA/3346/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3346 of 2010
=========================================================
ASHVINBHAI
JAYANTIBHAI DANTANI - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 2.
MR
HIMANSHU K.PATEL, ASSTT. GOVERNMENT PLEADER for
Respondents
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 10/05/2010
ORAL
ORDER
Mr.Himanshu
K.Patel, learned Assistant Government Pleader, states upon
instructions from Mr.Ganpatbhai Manjibhai Bhumbhani, Head Constable
(Buckle No.5198), P.C.B. Ahmedabad, that order of detention dated
11.11.2009, passed by the Commissioner of Police, Ahmedabad, has been
revoked by order dated 19.03.2010 and the detenu has already been
released. He, therefore states that the petition has become
infructuous.
On
the above statement being made by the learned Assistant Government
Pleader, the petition is disposed of as having become infructuous.
Rule is discharged.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top