Gujarat High Court High Court

Rizwankhan vs State on 30 September, 2011

Gujarat High Court
Rizwankhan vs State on 30 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8585/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8585 of 2011
 

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


 

RIZWANKHAN
@ MANNANKHAN PATHAN - Petitioner(s)
 

Versus
 

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

======================================
 
Appearance
: 
MR
HR PRAJAPATI for Petitioner(s) : 1, 
MR KP RAVAL ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1, 3, 
RULE SERVED BY DS for
Respondent(s) : 1 - 2. 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/09/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner states that the order of detention passed
by the respondent Authority stands revoked by the competent
Authority.

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.

(Z.K.SAIYED,J.)

ynvyas

   

Top