Gujarat High Court High Court

Bharat vs State on 16 February, 2010

Gujarat High Court
Bharat vs State on 16 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1230/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1230 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 162 of 2010
 

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

 

BHARAT
@ UNDARI KANTIBHAI RADIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAVIN GONDALIYA for
Applicant(s) : 1, 
MR UA TRIVEDI APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 16/02/2010 

 

ORAL
ORDER

1. Heard
learned advocate Mr.Pravin Gondaliya for the applicant and learned
A.P.P. Mr.U.A. Trivedi for the respondent-State.

2. Considering
the averments made in the application, prayer, as set out in
paragraph No.5(B) for deletion of condition No.(a) imposed in order
dated 27.01.2010 passed in Criminal Misc. Application No.162 of 2010,
is hereby granted. Accordingly, condition No.(a) of the said order
stands deleted.

3. In
view of the above, the application is allowed. Rule is made absolute
to the extent indicated hereinabove.

(H.B.ANTANI,
J.)

Hitesh

   

Top