Gujarat High Court
Ashokkumar vs State on 13 May, 2010
Gujarat High Court Case Information System
Print
SCA/1543/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1543 of 2010
=========================================================
ASHOKKUMAR
DEVCHANDBHAI BECHARBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
MS JIRGA JHAVERI, AGP for Respondent(s) :
1,
RULE SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/05/2010
ORAL
ORDER
Mr.Prajapati,
learned advocate appearing on behalf of the petitioner states that
the impugned order passed by the detaining authority has been
revoked by the Advisory Board and therefore he does not press this
petition. In view of the same, the petition stands disposed of as not
pressed. Rule is discharged with no order as to costs.
(
M.D. SHAH, J. )
syed/
Top