Gujarat High Court High Court

Devaji vs State on 15 July, 2010

Gujarat High Court
Devaji vs State on 15 July, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7060/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7060 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 3045 of 2010
 

In
 


CRIMINAL
MISC.APPLICATION No. 2573 of 2010
 

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


 

DEVAJI
KARSANJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PR NANAVATI for
Applicant(s) : 1, 
Mr Devabd  Vyas, Addl. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 15/07/2010 

 

ORAL
ORDER

Heard
the learned counsel of both the sides.

Considering
the rival submissions and the averments made in the application,
prayer 8 (A) is granted. Condition No.5 (e) of the order dated
25.3.2010 passed in Criminal Misc. Application No.2573 of 2010 is
deleted. Except the aforesaid alteration, no other alteration or
modification is prayed for. Rule is made absolute to the aforesaid
extent. Direct service is permitted.

[H
B ANTANI, J.]

msp

   

Top