Gujarat High Court Case Information System
Print
SCA/3440/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3440 of 2010
=========================================================
KANIYALAL
@ KANUBHAI MANILAL LASNIYA (VALND) - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HN BRAHMBHATT for
Petitioner(s) : 1,
MS VS PATHAK, ASSTT GOVERNMENT PLEADER for
Respondents
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 13/05/2010
ORAL
ORDER
Ms.V.S.Pathak,
learned Assistant Government Pleader, states upon instructions from
Mr.Ganpatbhai Manjibhai Bhumbhani, Head Constable (Buckle No.5198),
P.C.B. Ahmedabad, that the order of detention dated 20.02.2010,
passed by the Commissioner of Police, Ahmedabad, has been revoked by
order dated 08.04.2010 and the detenu has already been released. He,
therefore, states that the petition has become infructuous.
On
the above statement being made by the learned Assistant Government
Pleader, the petition is disposed of, as having become infructuous.
Rule is discharged.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top