Gujarat High Court High Court

Arifbhai vs State on 20 March, 2009

Gujarat High Court
Arifbhai vs State on 20 March, 2009
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8210/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8210 of 2008
 

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


 

ARIFBHAI
ISMAILBHAI SHETH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HR PRAJAPATI for Petitioner(s) : 1, 
MR HK
PATEL AGP for Respondent(s) : 1, 3, 
MR M.IQBAL A SHAIKH for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 20/03/2009 

 

 
 
ORAL
ORDER

Learned
counsel for for the petitioner states that the order of detention is
revoked and this petition has become infructuous.

In
view of the statement made by learned counsel for the petitioner,
this petition stands disposed of as having become infructuous.

Rule
discharged.

(ANANT S. DAVE, J.)

*pvv

   

Top