Gujarat High Court High Court

Hitendra vs State on 1 October, 2010

Gujarat High Court
Hitendra vs State on 1 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11290/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11290 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 8666 of 2009
 

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


 

HITENDRA
VASANTBHAI PRAJAPATI - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
Appearance : 
MR
ASHISH B DESAI for
Applicant 
MS TRUSHA PATEL ADDL PUBLIC PROSECUTOR for
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 01/10/2010 

 

 
 
ORAL
ORDER

Rule.

Ms. Trusha Patel, learned APP waives service of Rule on behalf of
respondent State. By consent, Rule is fixed forthwith.

The
applicant, who had been granted regular bail, has taken out this
application seeking modification of the condition No. 7(f) mentioned
in the order dated 4.8.2009 in Criminal Misc. Application No. 8666
of 2009.

The
applicant has sought modification of condition no. 7(f) of the order
dated 4.8.2010, whereunder, he is required to mark his presence
before concerned Police Station on every 15th day of each
English Calendar month between 9.00 a.m to 2.00 p.m, instead of
marking presence at concerned Police Station, it is modified
that the applicant will mark his presence at Nadiad Town Police
Station.

With
this observation, the Misc. Criminal Application is allowed. Rule is
made absolute to the aforesaid extent. Direct service permitted.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top