Gujarat High Court High Court

Dahyalal vs State on 2 March, 2010

Gujarat High Court
Dahyalal vs State on 2 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1797/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1797 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 15377 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 11315 of 2008
 

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

 

DAHYALAL
KESHAVJI MAGHODIA, (SATWARA) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SALIM M SAIYED for
Applicant(s) : 1, 
MR.H.L.JANI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 02/03/2010 

 

 
 
					ORAL
ORDER

Rule,
Mr. H.L.Jani, learned Additional Public Prosecutor, representing the
respondent-State, waives service of Rule for the respondent- State.
Having regard to the facts and circumstances, the application is
taken for hearing today.

This
is an application preferred under Section 439 of the Criminal
Procedure Code, seeking modification of the condition in the order
passed by this Court in Criminal Misc. Application No. 15377 of 2008
in Criminal Misc. Application No.11315 of 2008 dated 17/12/2008
wherein Condition No.(a) & (c) of the earlier order passed by
this Court in Misc. Criminal Application No. 11315 of 2008 dated
12.9.2008 was already modified. This is another application seeking
further modification of the order dated 17/12/2008.

Considering
the averments made in the application and since once condition is
already modified by this Court vide order dated 17/12/2008 in
Criminal Misc. Application No. 15377 of 2008 in Criminal Misc.
Application No.11315 of 2008, no further modification is required to
be made.

In
view of the foregoing discussion, there is no merit in the
application and the same is dismissed.

Rule
is discharged.

(H.B.ANTANI,J.)

Girish

   

Top