Gujarat High Court Case Information System
Print
CR.MA/16112/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16112 of 2010
In
CRIMINAL
MISC.APPLICATION No. 7834 of 2010
=========================================
NAINESH
VIJAYSINH BACHUSINH RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
CHIRAG PATEL FOR MR BS PATEL for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/01/2011
ORAL
ORDER
By
way of present application, the applicant has prayed deleter and/or
modify the Condition No.(f) in the order dated 28th July
2010 passed by this Court in Criminal Miscellaneous Application
No.7834 of 2010, which reads as under:
“(f) not
to enter in the area of Karelibaug Police Station, Vadodara, till the
trial is over;”
Heard
Mr.Chirag Patel, learned counsel for Mr.B.S. Patel, learned counsel
for the applicant and Mr.H.L. Jani, learned Additional Public
Prosecutor. I have also perused the papers produced before me.
In
view of averments made in the application and in view of facts of
the case, present application is allowed and Condition No.(f) in the
order dated 28th July 2010 passed by this Court in
Criminal Miscellaneous Application No.7834 of 2010 is hereby
deleted. Application stands disposed of accordingly.
Direct
Service is permitted.
(Z.
K. Saiyed, J)
Anup
Top