Gujarat High Court
Monikaben vs Commissioner on 22 November, 2010
Gujarat High Court Case Information System
Print
SCA/8828/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8828 of 2010
=================================================
MONIKABEN
DIPAKBHAI MUDALIAR - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 1 - Respondent(s)
=================================================
Appearance :
MR
SANJAY PRAJAPATI for Petitioner(s) : 1,
RULE SERVED BY DS for
Respondent(s) : 1,
MR LR PUJARI AGP for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/11/2010
ORAL
ORDER
Learned
AGP states that order of detention dated 17.04.2010 is already
executed and the detenue is sent to Central Jail at Surat.
In
view of the above, the matter has become academic and by passage of
time it has also become infructuous.
Keeping
it open to the petitioner to take recourse in accordance with law
against the order of detention, this petition stands disposed of, at
this stage.
Rule
discharged.
[Anant
S. Dave, J.]
*pvv
Top