Gujarat High Court
Manish vs State on 30 June, 2008
Bench: M.D. Shah
SCA/591/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 591 of 2008 ========================================================= MANISH @ MANOJ KANJIBHAI GOHEL - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR PRATIK Y JASANI for Petitioner(s) : 1, MS SANDHYA NATANI, AGP for Respondents ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 30/06/2008 ORAL ORDER
It
has been stated that the order of detention has already been revoked
by the detaining authority. Hence, this petition has become
infructuous and it stands disposed of accordingly. Rule is
discharged.
(M.D.Shah,
J.)
Sreeram.