Gujarat High Court High Court

Ramesh vs State on 17 September, 2010

Gujarat High Court
Ramesh vs State on 17 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7907/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7907 of 2010
 

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


 

RAMESH
@ GOKUL @ MIRCHI KHANDUBHAI KAPURE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
MS MINI NAIR, AGP for Respondent(s) : 1,
3, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 17/09/2010 

 

ORAL
ORDER

Learned
Advocate Mr. Prajapati seeks permission to withdraw the present
petition in view of the order dated 17.08.2010 placed on record by
learned AGP stating that the order of detention has been revoked on
29.07.2010.

Permission
granted. Accordingly, the present petition stands disposed of as
having become infractuous. Rule discharged.

(RAJESH
H. SHUKLA, J.)

jani

   

Top