Gujarat High Court High Court

Meghnaben vs State on 11 November, 2011

Gujarat High Court
Meghnaben vs State on 11 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15497/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15497 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 10691 of 2011
 

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

MEGHNABEN
ALIAS MEGHA D/O RAJNIKANT DAVE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR HD CHUDASAMA for
Applicant(s) : 1, 
MS KRINA CALLA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/11/2011 

 

ORAL
ORDER

Rule.

Learned APP, waives service of rule on behalf of respondent-State.

Heard
learned advocate for the applicant.

Considering
the averments made in paragraphs 2 to 8 and hardships faced by the
female applicant of marking presence at Junagadh Police Station about
350 kilometers from Ahmedabad and now charge-sheet is filed, I am
inclined to delete the condition no.4 of order dated 5.8.2011 in
Criminal Misc. Application No. 10691 of 2011

Application
is allowed. Rule is made absolute to the above extent only. Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top