Gujarat High Court
Vijay vs Commissioner on 14 October, 2011
Gujarat High Court Case Information System
Print
SCA/10821/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10821 of 2011
=========================================================
VIJAY
@ JANGARI THROUGH FATHERGUNVANTBHAI BALSHARAF MARATHI - Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2 - Respondent(s)
=========================================================
Appearance
:
MS
BANNA S DUTTA for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 - 2.
MR
KP RAVAL, AGP for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/10/2011
ORAL
ORDER
Heard
learned Advocates for the parties.
Learned
AGP, on instruction, states that the detention order passed against
the detenu is revoked.
In
view of above, now nothing survives in the matter. Hence, this
petition is disposed of. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top