Gujarat High Court High Court

Dilipbhai vs State on 7 October, 2011

Gujarat High Court
Dilipbhai vs State on 7 October, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14091/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14091 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 8996 of 2011
 

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

 

DILIPBHAI
HARIBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR MG NANAVATI, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/10/2011 

 

ORAL
ORDER

Rule.

Learned APP Mr.M.G.Naanavati waives service of notice of Rule.

Heard
learned advocate for the parties.

Considering
the facts and circumstances of the case, condition No.5 of order
dated 08.07.2011 passed in Criminal Misc. Application No.8996/2011 is
deleted and now the applicant is directed

“not
to leave State of Gujarat and State of Maharashtra without prior
permission of the Sessions Judge concerned.”

This
application is disposed of. Rule is made absolute. Orders
accordingly. Direct Service is permitted.

(Anant
S. Dave, J.)

dks

   

Top