Gujarat High Court High Court

Manish vs State on 29 April, 2010

Gujarat High Court
Manish vs State on 29 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11998/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11998 of 2009
 

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

 

MANISH
@ BALEE DAMJIBHAI PRAJAPATI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
MR PRANAV TRIVEDI, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1, 3, 
RULE SERVED BY DS for Respondent(s) :
1, 
SERVED BY RPAD - (R) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 29/04/2010 

 

ORAL
ORDER

Mr.

Pranav Trivedi, learned AGP submits that the order of detention is
already revoked by the Advisory Board on 1st December,
2009.

In
view of the above, the petition does not survive and the same is
disposed of. Rule is discharged.

[H.B.

ANTANI, J.]

pirzada/-

   

Top