Gujarat High Court
Balwant vs State on 14 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14234/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14234 of 2011
In
CRIMINAL
MISC.APPLICATION No. 10528 of 2011
=========================================================
BALWANT
TIWARI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MSPINKYMTRIVEDI
for
Applicant(s) : 1 - 2.MR. BHADRISH S RAJU for Applicant(s) : 1 -
2.
MS.KRINA CALLA, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 14/10/2011
ORAL
ORDER
Rule.
Learned APP, Ms.Krina Calla waives service of notice of Rule on
behalf of Respondent-State.
No
case is made out for modification of the condition as prayed for.
Application stands rejected. Rule is discharged.
(J.B.PARDIWALA,J.)
Vahid
Top