Gujarat High Court
Manjulaben vs District on 27 January, 2010
Gujarat High Court Case Information System
Print
SCA/10631/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10631 of 2009
=========================================================
MANJULABEN
@ KHAPIBEN ISHWARBHAI TANDEL THROUGH BHAVESHBHAI - Petitioner(s)
Versus
DISTRICT
MAGISTRATE & 2 - Respondent(s)
=========================================================
Appearance :
MS
SEJAL V SUTARIA for
Petitioner(s) : 1,
SERVED BY RPAD - (R) for Respondent(s) : 1 -
2.
Ms Shachi Mathur, Asstt.GOVERNMENT PLEADER for Respondent(s) :
2 - 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/01/2010
ORAL
ORDER
It
is submitted by the learned APP that the detention order has already
been revoked by the competent authority. This petition is disposed
of as having become infructuous. Rule is discharged.
[M.D.
SHAH, J.]
msp
Top