Gujarat High Court
Babubhai vs State on 6 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/8275/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8275 of 2010
In
CRIMINAL
MISC.APPLICATION No. 14368 of 2007
=========================================================
BABUBHAI
BHIMABHAI BOKHIRIA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
Applicant(s) : 1,
MR HL JANI Ld. APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/08/2010
ORAL
ORDER
This
application is filed by the applicant to delete the conditions nos.
9(e) & (h) imposed by this Court in Misc. Criminal Application
No. 14368/2007, vide order dated 13.2.2007.
Heard
Mr PM Thakkar learned Senior Counsel for the applicant. Mr. PM
Thakkar does not press the prayer para-11(A) to delete condition no.
9(h).
Considering
the facts and circumstances of the case, condition no. 9(e) is
deleted. Rule is made absolute to the above extent only. DS
permitted.
(Z.K.SAIYED,
J.)
mandora/
Top