Gujarat High Court High Court

Jayesh vs State on 11 May, 2010

Gujarat High Court
Jayesh vs State on 11 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12996/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12996 of 2009
 

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


 

JAYESH
AMBARAM CHAUHAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=============================================
 
Appearance : 
MR
AR SHAIKH for Petitioner(s) : 1,                                     
                                    MS VANDANA BHATT AGP for
Respondent(s) : 1, 3, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/05/2010 

 

 
ORAL
ORDER

Learned
advocate for the petitioner states that order of detention passed by
respondent No.2 impugned in this petition stands revoked by the
competent authority as per the recommendation of the Advisory Board.

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.

(Anant
S. Dave, J.)

*pvv

   

Top