Gujarat High Court High Court

Kalam vs State on 8 February, 2011

Gujarat High Court
Kalam vs State on 8 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13998/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13998 of 2010
 

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


 

KALAM
ABDUL HANIFSHA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HR PRAJAPATI for Petitioner(s) : 1, 
V.S.Pathak, AGP for
Respondent(s) : 1, 3, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/02/2011 

 

 
 
ORAL
ORDER

Counsel
for the petitioner stated that order of detention is revoked upon
advice of the Advisory Committee. Petition has, therefore, become
infructuous. Disposed of accordingly. Rule discharged.

(AKIL
KURESHI, J.)

(ashish)

   

Top