Gujarat High Court
Femidabanu vs State on 30 September, 2011
Gujarat High Court Case Information System
Print
SCA/13561/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13561 of 2011
======================================
FEMIDABANU
W/O MOHAMMEDHUSSAIN @ BABLO KASAMBHAI MANSJRI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DEPUTY SECRETARY SPECIAL -III & 2 -
Respondent(s)
======================================
Appearance
:
MS
KRISHNA U MISHRA for Petitioner(s) : 1,
MR KP RAVAL AGP for
Respondent(s) : 1, 3,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/09/2011
ORAL
ORDER
Learned
advocate for the petitioner states that the order of detention passed
by the respondent Authority stands revoked by the competent
Authority.
In
view of the statement made by the learned advocate for the
petitioner, 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.
(Z.K.SAIYED,J.)
ynvyas
Top