Gujarat High Court
Hafizaben vs State on 4 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/4308/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4308 of 2010
In
CRIMINAL
MISC.APPLICATION No. 174 of 2010
======================================
HAFIZABEN
W/O ISMAILBHAI DAL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance
:
MRHARSHITSTOLIA for
Applicant(s) : 1 - 2.
MR DC SEJPAL APP for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/05/2010
ORAL
ORDER
Heard
Mr.Harshit Tolia for the applicants and Mr.D.C.Sejpal, learned APP
for the respondent State at length and in great detail.
Considering
the submissions and averments made in the application, condition
no.5(a) of the order dated 03.02.2010 passed in Criminal
Miscellaneous Application No.174 of 2010 is modified as under:-
Instead
of Rajkot District, the applicants shall not enter Rajkot City.
With
the above modification, application stands modified to the aforesaid
extent.
Rule
is made absolute to the extent indicated hereinabove. Direct Service
is permitted.
(H.B.ANTANI,
J.)
Amit/-
Top