Gujarat High Court
Manoharlal vs State on 12 May, 2011
Gujarat High Court Case Information System
Print
SCA/4875/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4875 of 2011
=========================================================
MANOHARLAL
S/O GOPARAM BISNOI, THROUGH FATHER IN LAW BIRBAL- - Petitioner(s)
Versus
STATE
OF GUJARAT, THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
2.
MS.V.L. BHATT, ASST. GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/05/2011
ORAL
ORDER
Learned
counsel for the petitioner states that the order of detention passed
by respondent authority stands revoked by the competent authority.
In
view of the statement made by the learned counsel for the petitioner,
the subject matter of the petition does not require any adjudication.
The matter stands disposed of. Rule is discharged accordingly with
no orders as to costs.
(ANANT
S. DAVE, J.)
Vahid
Top