Gujarat High Court High Court

Deepakbhai vs State on 26 November, 2010

Gujarat High Court
Deepakbhai vs State on 26 November, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14125/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 14125 of 2010
 

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

DEEPAKBHAI
VINUBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance : 
MR
MM TIRMIZI for Applicant
 

Mr.
L.R. Poojari, Additional Public Prosecutor, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 26/11/2010 

 

ORAL
ORDER

Rule.

Learned APP waives service of Rule.

This
application is filed by the applicant with a limited prayer to modify
condition of bail granted by the learned Second Additional District &
Sessions Judge, Modasa, vide order dated 11.8.2010 in Criminal Misc.
Application No.563 of 2010, by which the applicant is directed to
furnish local surety within the local limit of Malpur Taluka.

Heard
the learned APP.

Considering
the submissions made by the learned advocate for the applicant and in
the facts and circumstances of the case, condition No.3 incorporated
in the order dated 11.8.2010 passed by the learned Second Additional
District & Sessions Judge, Modasa, in Criminal Misc. Application
No.563 of 2010, is modified to the extent that the applicant can
furnish surety of any person within the State of Gujarat.

With
the aforesaid modification, this application is granted. Rule is made
absolute.

(ANANT
S. DAVE, J.)

(swamy)

   

Top