Gujarat High Court High Court

Kamleshbhai vs State on 27 June, 2008

Gujarat High Court
Kamleshbhai vs State on 27 June, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6353/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6353 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 3649 of 2008
 

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

 

KAMLESHBHAI
THAKOREBHAI PATEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1
- 3. 
MR PD BHATE Ld. APP for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 27/06/2008 

 

 
 
ORAL
ORDER

Rule.

Mr PD Bhate learned APP waives service of rule on behalf of
respondent-State.

Heard
the learned advocate for the applicant and learned APP for
respondent-State.

In
the facts and circumstances of the case, the condition No. 7(e)
imposed by this Court while enlarging him on bail vide order dated
24.3.2008 in Criminal Misc. Application No. 3649/2008 is deleted.
Rule made absolute to the above extent only. DS permitted.

(Z.K.

SAIYED, J.)

mandora/

   

Top