Gujarat High Court High Court

Abhsing vs State on 29 January, 2010

Gujarat High Court
Abhsing vs State on 29 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10359/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10359 of 2009
 

 
 
=========================================================

 

ABHSING
VAJESING VAGHELA THRO'BROTHER BABUSING VAJESING - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AR SHAIKH for
Petitioner(s) : 1, 
MR LR PUJARI, AGP for Respondent(s) : 3, 
RULE
SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 29/01/2010 

 

 
 
ORAL
ORDER

It
is submitted by learned AGP Mr.Pujari that the impugned detention
order is revoked by the competent authority. In view of the above,
this petition has become infructuous. Disposed of as having become
infructuous. Rule is discharged.

(M.D.Shah,J)

pathan

   

Top