Gujarat High Court
Mukesh vs State on 8 October, 2010
Gujarat High Court Case Information System
Print
SCA/8508/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8508 of 2010
=========================================================
MUKESH
NAMLABHAI RATHVA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1,
MS MINI NAIR, AGP for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 2 - 3.
MR M.IQBAL SHAIKH for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/10/2010
ORAL
ORDER
1. The
present petition has been filed by the petitioner detenu under
Article 226 of the Constitution of India challenging the order of
detention dated 03.07.2010 on the grounds set out in the petition.
However, as the learned APP Ms. Nair, on instructions from
P.K.Bhaliya, Deputy Mamlatdar, makes a statement that the order of
detention has been revoked on 21st August 2010, learned
Advocate Mr. Deepak Thakkar does not press this petition.
2. Accordingly,
the present petition stands disposed of as not pressed. Rule
discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top