Gujarat High Court
Vimal vs State on 21 April, 2011
Gujarat High Court Case Information System
Print
SCA/867/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 867 of 2011
=================================================
VIMAL
@ VIKKI SURESHCHANDRA JARIWALA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
AR SHAIKH for Petitioner(s) : 1,
MS VS PATHAK AGP for
Respondent(s) : 1, 3,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/04/2011
ORAL
ORDER
Learned
AGP states that the order of detention passed by respondent
authority impugned in this petition stands revoked by the competent
authority on 30.01.2011 as per the recommendation of the Advisory
Board.
In
view of the statement made by the learned Assistant Government
Pleader, 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.)
*pvv
Top