Gujarat High Court High Court

Dharmendra vs Commissioner on 3 December, 2010

Gujarat High Court
Dharmendra vs Commissioner on 3 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13409/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13409 of 2010
 

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

DHARMENDRA
@ DHAMO RAVINDRABHAI DUBE - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE & 2 - Respondent(s)
 

======================================
 
Appearance : 
MS
BANNA S DUTTA for Petitioner
 

Mr.
Kartik Pandya, AGP for Respondent(s) : 2 -
3. 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 03/12/2010 

 

 
 
ORAL
ORDER

Learned
AGP states that the order of detention dated 17.9.2010 passed by
respondent No.1 impugned in this petition stands revoked by the
competent authority on 27.10.2010 as per the recommendation of the
Advisory Board.

In
view of the statement made by the learned Assistant Government
Pleader, the subject matter of the petition does not require any
adjudication. The matter stands disposed of. Rule is discharged
accordingly with no order as to costs.

(Anant
S. Dave, J.)

(swamy)

   

Top