Gujarat High Court High Court

Hafizaben vs State on 4 May, 2010

Gujarat High Court
Hafizaben vs State on 4 May, 2010
Author: H.B.Antani,&Nbsp;
   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