Gujarat High Court Case Information System
Print
CR.MA/2022/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2022 of 2010
=========================================================
RANJITSINH
TEJAJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHOK N PARMAR for
Applicant(s) : 1,
MR.D.C.SEJPAL, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/03/2010
ORAL
ORDER
Rule.
Mr. D.C.Sejpal, learned Additional Public Prosecutor, waives service
of rule on behalf of respondent-State. Having
regard to the facts and circumstances of the case, the application
is taken up for hearing today.
The
petitioner is required to attend physical test to be conducted at
the S.R.P. Ground, Nadiad for the recruitment of unarmed P.S.I. on
5th
and 6th
March, 2010. Therefore, the prayer is made to grant temporary bail
for a period of 2 days.
Considering
the rival submissions canvassed by the learned counsel for both the
sides, the petitioner is permitted to attend physical test to be
conducted at the S.R.P. Ground, Nadiad on 5th
and 6th
March,2010 with police escort on his cost.
Rule
is made absolute to the extent indicated herein above.
Direct
service is permitted, today.
(H.B.ANTANI,J)
Girish
Top