Gujarat High Court High Court

Sureshbhai vs State on 2 July, 2008

Gujarat High Court
Sureshbhai vs State on 2 July, 2008
Bench: M.D. Shah
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/480/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 480 of 2008
 

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

 

SURESHBHAI
AMBARAMBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
MS
BHAVIKA KOTECHA, AGP for
Respondents : 1,2
& 3, 
MR
M.IQBAL A SHAIKH for
Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 02/07/2008 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

It
is submitted by learned AGP Ms.Bhavika Kotecha that the detention
order has already been revoked by the competent authority. Hence,
this petition has become infructuous. Rule is discharged.

(M.D.Shah,
J.)

Sreeram.