Gujarat High Court Case Information System
Print
CR.MA/12809/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12809 of 2008
In
SPECIAL
CRIMINAL APPLICATION No. 1946 of 2008
=========================================================
H
R PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PS CHAMPANERI for
Applicant(s) : 1,
MR MR MENGDEY, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 07/10/2008
ORAL
ORDER
1.
Rule. Shri M.R. Mengdey, learned APP waives service of Rule on behalf
of respondent-State.
2. Present
application is filed by the applicant-original petitioner for an
appropriate order of modification of the order dated 30.9.2008 passed
by this Court passed in Special Criminal Application No.1946 of 2008
to the effect that in stead of appearing before the learned Special
Court, Ahmedabad (Rural), the petitioner to appear before the learned
Special Judge, City Sessions Court, Ahmedabad.
3.
Considering the averments in the application and considering the fact
that the area is falling within the territorial jurisdiction of
learned Special Judge, City Sessions Court, Ahmedabad, the order
dated 30.9.2008 passed in Special Criminal Application No.1946 of
2008 is hereby modified to the extent that now the applicant shall
appear and/or surrender before the learned Special Judge, City
Sessions Court, Ahmedabad on 10th October, 2008, at 11.00
a.m. Rest of the order passed in the aforesaid Special Criminal
Application is continued. Rule is made absolute accordingly. Direct
service is permitted.
(
M.R. SHAH, J. )
syed/
Top