Gujarat High Court
Joginder vs State on 10 May, 2010
Gujarat High Court Case Information System
Print
SCA/12506/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12506 of 2009
=========================================================
JOGINDER
BANMALI SWAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AR SHAIKH for
Petitioner(s) : 1,
MS MOXA THAKKAR, AGP for Respondent(s) : 1,
3,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/05/2010
ORAL
ORDER
It
is submitted by learned advocate Mr.Atit Thakor that the impugned
order of detention has been revoked by the competent authority and
therefore this matter has become infructuous. In view of the above
statement, this petition stands disposed of as having become
infructuous. Rule is discharged.
(M.D.Shah,J)
pathan
Top