Gujarat High Court High Court

State vs Rajpalsinh on 6 May, 2010

Gujarat High Court
State vs Rajpalsinh on 6 May, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1131/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1131 of 2010
 

With


 

CIVIL
APPLICATION No. 5002 of 2010
 

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


 

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

Versus
 

RAJPALSINH
PRADYUMANSINH GOHIL - Respondent(s)
 

=========================================
 
Appearance : 
MR
AJ DESAI, AGP for Appellant(s) : 1
- 3. 
None for Respondent(s) :
1, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 06/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

From
the record, it will be evident that the period of detention has come
to an end on 3rd February 2010. In this background, this
Court is not inclined to interfere with the order dated 26th
June 2009 passed BY the learned Single Judge in SCA No.2083 of
2009. But taking into consideration the facts and circumstances, the
order imposing cost of Rs.5,000/- is deleted. Order of the learned
single Judge stands modified accordingly. LPA and CA stand disposed
of.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top