Gujarat High Court Case Information System
Print
SCA/4057/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4057 of 2010
=========================================================
SAGAR
CHHAGANBHAI PATIL @ SAGARKUMAR BHSKARBHAI GAMIT - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
MS VS PATHAK, ASSTT GOVERNMENT PLEADER for
Respondents
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 13/05/2010
ORAL
ORDER
Ms.V.S.Pathak,
learned Assistant Government Pleader, states upon instructions from
Mr.H.R.Gohil, Deputy Section Officer, Home Department, Government of
Gujarat, that the order of detention dated 20.02.2010, passed by the
District Magistrate, Surat, has been revoked by order dated
19.04.2010 and the detenu has already been released. He, therefore,
states that the petition has become infructuous.
On
the above statement being made by the learned Assistant Government
Pleader, the petition is disposed of, as having become infructuous.
Rule is discharged.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top