Gujarat High Court High Court

Vaktabhai vs State on 22 September, 2008

Gujarat High Court
Vaktabhai vs State on 22 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12073/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12073 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1853 of 2008
 

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

 

VAKTABHAI
DUNGRABHAI GOLETAR (RAJPUT) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AY KOGJE for
Applicant(s) : 1, 
MR MR MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/09/2008 

 

 
 
ORAL
ORDER

Rule.

Shri M.R.Mengdey learned Additional Public Prosecutor, waives service
of notice of rule on behalf of respondent State.

Present
application is filed by applicant original petitioner to modify the
order dated 17.9.2008 passed by this Court in Special Criminal
Application No.1853 of 2003 extending the date of surrender of the
applicant before the learned Sessions Judge, Banaskantha, from
19.9.2008 to any other date. Shri A.Y.Kogje, learned advocate for the
applicant, has submitted that applicant will surrender before the
learned Session Judge, Banaskantha on 24th September, 2008
without fail.

In
view of above and considering the facts and circumstances of the case
narrated in the application, passed by this Court dated 17.9.2008 in
Special Criminal Application No.1853 of 2003 is modified to the
extent that the applicant shall now surrender before the learned
Sessions Judge, Banaskantha at Palanpur on 24th September,
2008 at 11.00 a.m instead of 19.9.2008 at 11.am. Rest of the order
and the conditions enforced therein will the continued. Rule is made
absolute. Direct service permitted today.

(M.R.Shah,
J.)

sudhir

   

Top