Gujarat High Court
Vasant vs State on 11 May, 2011
Gujarat High Court Case Information System
Print
SCA/4448/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4448 of 2011
=============================================
VASANT
HARILAL SONI R/O TCX S 100 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
MR HR PRAJAPATI for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
2.
MS VL BHATT ASST. GOVERNMENT PLEADER for Respondent(s) :
3,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/05/2011
ORAL
ORDER
Learned
counsel for the petitioner states that the order of detention passed
by respondent authority stands revoked by the competent authority.
In
view of the statement made by the learned counsel for the petitioner,
the subject matter of the petition does not require any adjudication.
The matter stands disposed of. Rule is discharged accordingly with
no order as to costs.
[ANANT
S. DAVE,J.]
//smita//
Top