Gujarat High Court
Ramesh vs District on 26 August, 2010
Gujarat High Court Case Information System
Print
SCA/7902/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7902 of 2010
=========================================
RAMESH
DEVABHAI BORICHA - Petitioner(s)
Versus
DISTRICT
MAGISTRATE & 2 - Respondent(s)
=========================================
Appearance :
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 2.
MR
JANAK RAVAL, LD. ASST. GOVERNMENT PLEADER for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 26/08/2010
ORAL
ORDER
MR.Janak
Raval, learned Assistant Government Pleader, has submitted that the
order of detention dated 04th June 2010 passed by the
District Magistrate, Rajkot District, is already revoked.
In
view of the statement made by Mr.Janak Raval, present petition is
disposed of as having become infructuous. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top