Gujarat High Court
Bharat vs State on 1 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11577/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11577 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1000 of 2009
=========================================================
BHARAT
KALYANDAS AGRAWAT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SHAKEEL A QURESHI for
Applicant(s) : 1,
MR RC KODEKAR Ld. APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 01/10/2010
ORAL
ORDER
Rule.
Mr Kodekar learned APP waives service of rule on behalf of the State.
The
applicant has filed this application to delete the condition No. 8
(d) imposed by this Court while releasing him on bail vide order
dated 27.2.2009 in Criminal Misc. Application No. 1000/2009.
Considering
the facts and circumstances of the case, condition No. 8 (d) imposed
by this court vide order dated 27.2.2009 in Criminal Misc.
Application No. 1000/2009 is hereby deleted. Rule made absolute. DS
Permitted.
(Z.K.
SAIYED, J)
mandora/
Top