Gujarat High Court
Mohmad vs Commissioner on 18 March, 2011
Gujarat High Court Case Information System
Print
SCA/974/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 974 of 2011
=========================================================
MOHMAD
YUNUS NAZIRHUSAIN SANDHI THROUGH BROTHER MOHD. SOEB - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================================
Appearance :
MS
BANNA S DUTTA for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 2.
MS
VANDANA L. BHATT, ASSISTANT GOVERNMENT PLEADER for Respondent(s) : 2
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/03/2011
ORAL
ORDER
Heard
learned Advocates for the parties.
It
is not in dispute that the impugned order of detention has already
been revoked and, hence, the petition has become infructuous.
In
the aforesaid circumstances, the petition is disposed of as having
become infructuous. Rule is discharged.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top