Gujarat High Court High Court

Rupeshbhai vs State on 9 November, 2011

Gujarat High Court
Rupeshbhai vs State on 9 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4648/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4648 of
2011 
=========================================================

 

RUPESHBHAI
PARSHOTTAMDAS DALWALA (RANA) THROUGH WIFE - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance
: 
MR
AR SHAIKH for
Petitioner(s) : 1, 
MS VANDANA BHATT, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 3, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 11/05/2011 

 

ORAL
ORDER

It
is stated that the order of detention, impugned in this petition,
has, already, been revoked.

In
view of the above, this petition stands DISPOSED of.
Rule is discharged.

(ANANT
S. DAVE, J.)

Umesh/

   

Top