Gujarat High Court High Court

Haresh vs State on 23 August, 2010

Gujarat High Court
Haresh vs State on 23 August, 2010
Author: A.M.Kapadia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/724/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 724 of 2005
 

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

 

HARESH
VALLABHBHAI TADHANI(PATEL) & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
SJ GAEKWAD for
Applicant(s) : 1 - 3. 
MR  PRACHCHHAK APP for Respondent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	

 

 
 


 

Date
: 05/09/2005 

 

 
 
					ORAL
ORDER

1. Mr.

S.J. Gaekwad, learned advocate of the petitioner, seeks leave to
withdraw the petition with a view to file application before the
learned Additional Sessions Judge, Court No.10, City Sessions Court,
Ahmedabad seeking modification of the order dated 1.8.2005 for
modification/deletion of the conditions No.1 and 2 imposed upon the
petitioner in view of the order dated
23.8.2005 recored in Criminal Misc. Application No.9093 of 2005 by
this Court (Coram: R.P. Dholakia, J.) by which the main accused was
granted bail without putting even conditions which were imposed upon
the petitioner. Mr. Prachchhak, learned APP, has no objection if
leave as prayed for is granted.

2. Hence,
leave as prayed for is granted. The petition stands disposed of as
withdrawn.

3. It
would be open for the petitioner to file application before the
learned Additional Sessions Judge, Court No.10, City Civil Court,
Ahmedabad seeking modification/deletion of the conditions No. 1 and 2
imposed upon the petitioner vide order
dated 1.8.2005 and if such an application is filed, the learned Judge
shall decide the application in light of
the order dated 23.8.2005 rendered in Criminal Misc. Application
No.9093 of 2005 by this Court by which the
main accused was
granted bail without putting such conditions.

(A.M.

Kapadia, J.)

(karan)

   

Top