Gujarat High Court
Bhanu vs State on 26 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/12547/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12547 of 2010
In
CRIMINAL
MISC.APPLICATION No. 3581 of 2010
==============================================================
BHANU
PADAMSHI SATVARA @ BHANO & 5 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================================
Appearance :
MS.
KRUTI M SHAH for Applicants.
MR HL JANI, ADDL. PUBLIC PROSECUTOR
for
Respondent.
=============================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/11/2010
ORAL
ORDER
Rule.
Mr. H.L. Jani, learned Additional Public Prosecutor waives service of
rule on behalf of the respondent. Having regard to the facts and
circumstances of the case, this application is taken up for hearing
today.
Considering
the rival submissions and on perusal of the averments made in the
application, condition No. (e) of order dated 18.06.2010 passed in
Criminal Misc. Application No. 3581 of 2010 is hereby deleted.
Save
and except the aforesaid, no other modification is made.
This
application stands disposed of accordingly. Rule made absolute
accordingly.
Mathew [H.B.ANTANI,
J.]
Top