Gujarat High Court High Court

Yogesh vs State on 22 April, 2011

Gujarat High Court
Yogesh vs State on 22 April, 2011
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4362/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4362 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 14044 of 2009
 

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

 

YOGESH
MOHITRAM YADAV & 14 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND NANAVATI, SR. ADVOCATE WITH MR SK PATEL
for
Applicant(s) : 1 - 15. 
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 22/04/2011 

 

 
 
ORAL
ORDER

Rule.

Mr. H.L. Jani, learned APP waives service of Rule.

Having
regard to the facts and circumstances of the case, the application is
taken up for hearing today.

This
is an application for deletion of condition no. [i] of the order
dated 24.12.2009 passed in Criminal Misc. Application No. 14044 of
2009 and the order dated 13.5.2010 passed by this Court in Criminal
Misc. Application No. 1709 of 2010 and/or for modification of the
conditions of the order dated 24.12.2009.

Having
heard the learned counsel for both the sides, the application is
partly allowed. Condition no. [i] of para-5 of the order dated
24.12.2009 passed by this Court in Criminal Misc. Application No.
14044 of 2009 is modified to the effect that “the applicants
shall mark their presence at the concerned police station on any day
of every first week of English Calendar month between 9.00 AM and
2.00 PM till the charge is framed” instead of “till
the trial is over”.

Save
and except the aforesaid modification, no other modification is
prayed.

The
application is partly allowed. Rule is made absolute to the aforesaid
extent. Direct service permitted.

[H.B.

ANTANI, J.]

pirzada/-

   

Top