Gujarat High Court
Harishbhai vs State on 11 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2132/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2132 of 2010
In
CRIMINAL
MISC.APPLICATION No. 639 of 2010
=========================================================
HARISHBHAI
JAYKISHANBHAI CHANDWANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
VIVEK N MAPARA for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 11/03/2010
ORAL
ORDER
Heard
the learned counsel of both the sides. Considering the averments made
in the application, the prayer as set out in Para 6(A)
is granted. The applicant shall now mark his presence at Umra
Police Station, Surat instead of Kagdapith
Police Station, Ahmedabad as prayed for in the
application. Save and except the aforesaid, no other modification is
sought for.
Rule
is made absolute to the extent indicated hereinabove.
[H.B.ANTANI,
J.]
mrpandya
Top