Gujarat High Court High Court

Mr vs Ms on 11 October, 2010

Gujarat High Court
Mr vs Ms on 11 October, 2010
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/791/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CRIMINAL APPLICATION No. 791 of 2007
 

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

SHAIKH
JUBEDABANU SAHADUNBHAI & others
 

Versus
 

STATE
OF GUJARAT & others
 

======================================
 
Appearance :
 

Mr.
Chetan B. Raval for the applicant
 

Ms.
Manisha L. Shah, APP, for the
respondents 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

 
 


 

Date
: 01/05/2007 

 

ORAL
ORDER

All
these four petitioners are Bangaladesh citizens and have illegally
migrated to the City of Ahmedabad and they have been detained under
the Foreigners Act, 1946.

Considering
the facts brought on record,we see no justification to say that they
are illegally detained. No case is made out for issuing any
direction.

This
petition stands dismissed. Notice is discharged.

(Y.R.

MEENA, C.J.)

(ANANT
S. DAVE, J.)

(swamy)

   

Top