Gujarat High Court Case Information System Print LPA/786/1995 2/ 2 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 786 of 1995 For Approval and Signature: HONOURABLE MR.JUSTICE BHAGWATI PRASAD HONOURABLE MR.JUSTICE S.R.BRAHMBHATT ========================================== 1 Whether Reporters of Local Papers may be allowed to see the judgment ? 2 To be referred to the Reporter or not ? 3 Whether their Lordships wish to see the fair copy of the judgment ? 4 Whether this case involves a substantial question of law as to the interpretation of the constitution of India, 1950 or any order made thereunder ? 5 Whether it is to be circulated to the civil judge ? ========================================== UNION OF INDIA Versus MAHENDRAKUMAR HARGOVANDAS PATEL AND OTHERS ==========================================Appearance : MR HARIN P RAVAL for the Appellant MR KIRAN R JANI for Respondent No.1 RULE SERVED for Respondent(s) : 2 - 4. ========================================== CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 08/08/2008 ORAL JUDGMENT
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
1. Respondent
No.1 Mr. Mahendrakumar Hargovandas Patel was detained under Section
3(i) of the Conservation of Foreign Exchange and Prevention of
Smuggling Activities Act, 1974 on 19.5.1994, which detention was
quashed by the learned Single Judge of this Court (Coram: R.K. Vyas,
J.) on 10th May, 1995 (judgment on 15th June,
1995) in Special Civil Application No.3849 of 1995 (converted from
Special Criminal Application No.862 of 1994).
2. Both
advocates have stated that since the period of detention is over and
the respondent has undergone the period of approximately 11 months
and 21 days, under these circumstances, the Letters Patent Appeal has
become infructuous. We do not think that any interference at this
stage is called for. Accordingly, we dismiss the Letters Patent
Appeal with no order as to costs.
(BHAGWATI
PRASAD, J.)
(S.R.BRAHMBHATT,
J.)
omkar
Top