Gujarat High Court
Bharatbhai vs State on 11 May, 2010
Gujarat High Court Case Information System
Print
SCA/304/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 304 of
2010
=========================================================
BHARATBHAI
@ KALU RAMJIBHAI RABARI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
MEENA VYAS for
Petitioner(s) : 1,
MS VANDNA BHATT ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 3,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 11/05/2010
ORAL
ORDER
Ms.
Vandna Bhatt, learned Assistant Government Pleader states, upon
instructions, from Mr. B.P. Chaudhri, Assistant Sub-Inspector, Surat,
that the order of detention dated 23.12.2009, passed by the
Commissioner of Police, Surat, has been revoked by order dated
03.02.2010, and the detenu has already been released. She, therefore,
states that the petition has become infructuous.
On
the above statement being made by the learned Assistant Government
Pleader, the petition is disposed of, as having become infructuous.
Rule is discharged.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top