Gujarat High Court High Court

Pappu vs State on 3 August, 2011

Gujarat High Court
Pappu vs State on 3 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6201/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6201 of 2011
 

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

 

PAPPU
S/O RAMDARAS @ BAJRANG PATEL THRO' BROTHER BABLU - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MR PRAJAPATI for
Petitioner(s) : 1, 
MS ML SHAH AGP for Respondent(s) : 1, 3, 
RULE
SERVED BY DS for Respondent(s) : 1, 
SERVED BY RPAD - (R) for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 03/08/2011 

 

ORAL
ORDER

Learned
advocate for the petitioner states that the order of detention passed
by respondent No.2
impugned in this petition stands revoked by the competent
authority as per the recommendation of the Advisory Board.

In
view of the statement made by the learned advocate 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 order as to costs.

(Anant
S. Dave, J.)

*pvv

   

Top