Gujarat High Court High Court

Kumbharam vs State on 26 September, 2008

Gujarat High Court
Kumbharam vs State on 26 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6509/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6509 of 2008
 

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


 

KUMBHARAM
PREMARAM JAT THRO BROTHER MULARAM PREMARAM JAT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AR SHAIKH for Petitioner(s) : 1, 
MR SATYAM
CHHAYA, ASSTT. GOVERNMENT PLEADER for Respondent(s) : 1,
3, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 26/09/2008 

 

 
 
ORAL
ORDER

Ms.Banna
Datta, learned advocate for Mr.A.R.Shaikh, learned advocate for the
petitioner states that the impugned order of detention dated 24th
March, 2008 passed by the District Magistrate, Banaskantha,
Palanpur, against the petitioner has been subsequently revoked. In
the circumstances, the petition has become infructuous.

In
the aforesaid premises, the petition is disposed of as having become
infructuous.

[HARSHA
DEVANI, J.]

parmar*

   

Top