Gujarat High Court
Aasif vs State on 11 August, 2008
Gujarat High Court Case Information System
Print
SCA/4852/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4852 of 2008
=========================================================
AASIF
@ KALU ZUMMANMIYA SHAIKH THRO'ASLAM ZUMMANMIYA SHAIKH - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
Ms
Sandhya Natani, asstt/GOVERNMENT
PLEADER for
Respondent(s) :
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/08/2008
ORAL
ORDER
It
is submitted by the learned AGP that the detention order has already
been revoked on 8.4.2008 by the competent authority and therefore,
this petition has become infructuous. This petition is disposed of as
having become infructuous. Rule is discharged.
[M.D.
SHAH, J.]
msp
Top