Gujarat High Court High Court

Tapan vs State on 11 March, 2010

Gujarat High Court
Tapan vs State on 11 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10196/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10196 of 2009
 

In


 

CRIMINAL
MISC.APPLICATION No. 9692 of 2008
 

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


 

TAPAN
SAMATUL DHANG - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
TS NANAVATI for
Applicant(s) : 1, 
MR DC SEJPAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 11/03/2010 

 

 
 
ORAL
ORDER

1. Rule.

Mr DC Sejpal, learned APP waives service of rule on behalf of the
State. Having regard to the facts and circumstances of the case, this
application is taken up for hearing today.

2. This
is an application preferred for modification of the order dated
26.9.2008 passed in Criminal Misc. Application No.12240 of 2008 in
connection with CR No. I-24 of 2008 registered at DCB Police Station
for the offence punishable under Sections 258, 259, 260 and 114 of
the Indian Penal Code as well as Section 63 of the Bombay Stamp Act.

3. Considering
the rival submissions, condition Nos.(d) and (e) is kept in abeyance
for a period of six months commencing from 1.4.2010 to 30.9.2010.
During the aforesaid period, the applicant shall mark his presence at
Chetaraji Hut Police Station, Village Shivpura, Taluka Howrah,
Calcutta, West Bengal. Accordingly, yadi be sent to Chetaraji Hut
Police Station.

4. The
applicant shall mark his presence before the regular Police Station
at Ahmedabad on the adjourned date of the case.

5. With
these observations, the application stands disposed of. Rule is made
absolute to the extent indicated above. Direct service is permitted.

[H.B.ANTANI,
J.]

mrpandya

   

Top