Gujarat High Court High Court

Thakore vs State on 12 May, 2010

Gujarat High Court
Thakore vs State on 12 May, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4007/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4007 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 558 of 2010
 

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


 

THAKORE
BABUJI ABHUJI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=====================================================
 
Appearance
: 
MR
ASHISH B DESAI for Applicant(s) : 1 - 2. 
MR DEVANG VAYAS
ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1, 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
 
ORAL
ORDER

1. Rule.

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

2. Considering
the averments made in the application, condition No.5 [d] of the
order dated 9.2.2010 passed by this Court in Criminal Misc.
Application No.558 of 2010 is kept in abeyance for a period
commencing from 17.5.2010 till 31.5.2010. Learned advocate further
submitted that he will not seek extension/relaxation of the aforesaid
condition.

3. With
this observation, Rule is made absolute to the aforesaid indicative
extent. Direct service is permitted.

(H.B.ANTANI,
J.)

ynvyas

   

Top