Gujarat High Court High Court

Manojkumar vs State on 6 October, 2010

Gujarat High Court
Manojkumar vs State on 6 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11994/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11994 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 10724 of 2010
 

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

MANOJKUMAR
GUPTA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
SVRAJUASSOCIATES for
Applicant(s) : 1, 
MR M.G. NANAVATI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 06/10/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. Nanavati waives service of rule for the
respondent-State.

The
present application has been filed by the applicant for modification
of the condition regarding reporting before the I.O as per the order
passed in Criminal Misc. Application No. 10724 of 2010 dated
29.9.2010. As per the said order, the applicant was required to
report before the I.O. on 5.10.2010 between 11 to 2 p.m. However, as
stated in the application, due to illness of the mother, he has not
been able to report.

Having
heard learned advocate Mr. Jain for M/s. SV Raju Associates for the
applicant and learned APP Mr. Nanavati, the court is of the opinion
that the interest of justice would be served if the time to report is
extended till 15.10.2010. The applicant shall report as per the oder
before the I.O. of the concerned police station without fail.

Accordingly,
the application stands allowed. Rule is made absolute. D.S.
permitted.

(Rajesh
H. Shukla, J.)

(hn)

   

Top