Gujarat High Court High Court

Rajesh vs State on 28 April, 2011

Gujarat High Court
Rajesh vs State on 28 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14392/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14392 of 2010
 

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

RAJESH
@ MUNNO KRUSHNALAL CHATURVEDI THRO. HIS WIFE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR MR PRAJAPATI for
Petitioner(s) : 1, 
MS VL BHATT ASST. GOVERNMENT PLEADER for
Respondent(s) : 3, 
DS AFF.NOT FILED (R) for Respondent(s) :
1-2. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/04/2011 

 

ORAL
ORDER

Learned
AGP 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 AGP, 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.]

//smita//

   

Top