Gujarat High Court High Court

Kirit vs State on 9 April, 2010

Gujarat High Court
Kirit vs State on 9 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2675/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2675 of 2010
 

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

KIRIT
CHHANABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

================================================= 
Appearance
: 
MR ANIL H SONI for Applicant(s)
: 1, 
MR DC SEJPAL ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 09/04/2010  
 
ORAL ORDER

Heard
learned advocate Mr.Soni for the applicant and Mr.D.C.Sejpal,
learned APP for the respondent State at length and in great detail.

I
have considered the rival submissions and on perusal of the
averments made in the application, prayer 6(II), as prayed for, in
the application is partly allowed and condition no.(h) imposed vide
order dated 08.12.2004 passed in Criminal Miscellaneous Application
No.10796 of 2004 with Criminal Miscellaneous Application No.10797 of
2004 with Criminal Miscellaneous Application No.10798 of 2004, is
hereby deleted.

With
the above observation, application is partly allowed. Rule is made
absolute to the extent indicated hereinabove. Direct Service is
permitted.

(H.B.ANTANI,
J.)

Amit/-

   

Top