Gujarat High Court High Court

Bharatkumar vs State on 28 January, 2011

Gujarat High Court
Bharatkumar vs State on 28 January, 2011
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15931/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15931 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 1498 of 2010
 

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

 

BHARATKUMAR
BATUKRAI JOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHAD K PATEL for
Applicant(s) : 1, 
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 28/01/2011 

 

 
 
ORAL
ORDER

By
filing this application, the applicant prays for seeking modification
of the condition No. 5(e) of order dated 09.03.2010 passed in Misc.
Criminal Application No. 1498 of 2010 granting bail to the applicant.

Heard
learned advocate Mr. H.K. Patel for the applicant and Mr. H.L. Jani,
learned Additional Public Prosecutor.

Since
release of the applicant on bail in March 2010, no untoward incident
has taken place and no breach of conditions granting bail has been
reported.

In
view of the aforesaid facts and circumstances of the case, condition
No. 5(e) of order dated 09.03.2010 passed in Misc. Criminal
Application No. 1498 of 2010 stands deleted.

Rule
is made absolute accordingly.

Direct
Service is permitted.

mathew
[H.B. ANTANI, J.]

   

Top