Gujarat High Court High Court

Criminal Misc.Application No. … vs Mr Rm Chauhan on 30 August, 2010

Gujarat High Court
Criminal Misc.Application No. … vs Mr Rm Chauhan on 30 August, 2010
Author: Kshitij R.Vyas,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 3312 of 2002




     For Approval and Signature:



              Hon'ble MR.JUSTICE KSHITIJ R.VYAS


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

1. Whether Reporters of Local Papers may be allowed : NO
to see the judgement?

2. To be referred to the Reporter or not? : NO

3. Whether Their Lordships wish to see the fair copy : NO
of the judgement?

4. Whether this case involves a substantial question : NO
of law as to the interpretation of the Constitution
of India, 1950 of any Order made thereunder?

5. Whether it is to be circulated to the Civil Judge? : NO

————————————————————–

HARUNBHAI CHANDBHAI
Versus
STATE OF GUJARAT

————————————————————–
Appearance:

1. Criminal Misc.Application No. 3312 of 2002
MR YOGESH S LAKHANI for Petitioners
MR RM CHAUHAN, ld.APP for Respondent

————————————————————–

CORAM : MR.JUSTICE KSHITIJ R.VYAS

Date of decision: 29/06/2002

ORAL JUDGEMENT

PSI, Talala Police Station (Gir), District
Junagadh, has submitted a report after recording the
statements of the complainant and the witnesses, stating
therein in no uncertain terms that they will have no
objection if the petitioners (original accused) are
allowed to enter village Semarvav (Devli). In view of
the above, the condition imposed in the order dated
8.5.1997 in Criminal Misc.Application No.2590 of 1997 by
this Court ordering the accused not to enter the said
village is deleted. However, the petitioners – original
accused shall mark their presence before the concerned
Police Station on the 1st of every month any time between
11.00 a.m. and 5.00 p.m. till the trial is over. Rule
is made absolute accordingly.

(Kshitij R.Vyas, J.)
Sreeram.