Gujarat High Court High Court

Samir vs State on 12 May, 2010

Gujarat High Court
Samir vs State on 12 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/264/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 264 of 2010
 

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


 

SAMIR
ABDUL GANI MEMAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
Ms
Banna Dutta for MR AR SHAIKH for
Petitioner(s) : 1, 
Ms Jirga Jhaveri, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1, 3, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
 
ORAL
ORDER

Ms.

Jirga Jhaveri, Learned AGP appearing for the respondent authority
states that the order of detention impugned in this petition stands
revoked by order dated 06.2.2010 by the Advisory Board under the
Act.

2. In
view of the above, no challenge to the order of detention survives.
This petition is disposed of accordingly. Rule is discharged.

[ANANT
S. DAVE, J.]

msp

   

Top