Gujarat High Court
Mahamad vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/7043/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7043 of 2010
=========================================
MAHAMAD
DAUDBHAI MANSURI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
MS BANNA S
DUTTA for
Petitioner(s) : 1,
MS MAITHILI MEHTA, LD. ASST. GOVERNMENT PLEADER
for Respondent(s) : 1, 3,
RULE SERVED BY DS for Respondent(s) : 1
- 2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/08/2010
ORAL
ORDER
Ms.Maithili
Mehta, learned Assistant Government Pleader, has submitted that the
order of detention dated 10th May 2010 passed by the
Commissioner of Police, Ahmedabad City, is already revoked.
In
view of the statement made by Ms.Mehta, present petition is disposed
of as having become infructuous. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top