Gujarat High Court High Court

Atul vs State on 13 October, 2008

Gujarat High Court
Atul vs State on 13 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6412/2008	 1/ 1	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6412 of 2008
 

 


 

For Approval
and Signature:  
 
HONOURABLE
MR.JUSTICE MD SHAH
 
=========================================================

 
	  
		 
			 

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 ?
		
	

 

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

 

ATUL
SHANTILAL PATANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH J PATEL for
Petitioner(s) : 1, 
MR
DR CHAUHAN, AGP for
Respondents 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

				Date
: 13/10/2008 

 

ORAL
JUDGMENT

It
is submitted by the learned advocate that the detaining authority has
already revoked the order of detention passed against the
petitioner-detenu. In view of the above, this petition does not
survive and disposed of accordingly. Rule is discharged.

(M.D.Shah,
J.)

Sreeram.

   

Top