Gujarat High Court High Court

Vijaykumar vs State on 15 July, 2010

Gujarat High Court
Vijaykumar vs State on 15 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6733/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6733 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 12456 of 2007
 

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


 

VIJAYKUMAR
LALLUBHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance
: 
MR
HRIDAY BUCH for Applicant(s) : 1, 
MS MINI NAIR ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 15/07/2010 

 

ORAL
ORDER

This
application is filed by the applicant with a prayer to delete the
conditions No.(e) imposed upon the applicant vide order dated
25.10.2007 passed in Criminal Misc. Application No.12456 of 2007 by
this Court.

Learned
counsel for the applicant submitted that the applicant is facing
difficulties to mark his presence at Nadiad Police Station on every
Thursday due his nature of work and other social responsibilities and
therefore, the said condition No.(e) is required to be deleted.

Considering
the submission and averments and reasons stated in the application,
the condition No.(e) imposed upon the applicant vide order dated
25.10.2007 passed in Criminal Misc. Application No.12456 of 2007 by
this Court, is hereby deleted. Rule is made absolute. Direct service
is permitted.

(Z.K.SAIYED,
J.)

ynvyas

   

Top