Gujarat High Court
Rajendrasinh vs District on 8 February, 2010
Gujarat High Court Case Information System
Print
SCA/12330/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12330 of 2009
=========================================================
RAJENDRASINH
NATVARSINH RATHOD - Petitioner(s)
Versus
DISTRICT
MAGISTRATE & 2 - Respondent(s)
=========================================================
Appearance :
MS
BANNA S DUTTA for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
3.
Mr L R Pujari, Astt. GOVERNMENT PLEADER for Respondent(s) : 2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/02/2010
ORAL
ORDER
It
is submitted by the learned Advocate for the petitioner that the
detention order has already been revoked and this petition has
become infructuous. This petition is disposed of as having become
infructuous. Rule is discharged.
[M.D.
SHAH, J.]
msp
Top