Gujarat High Court High Court

Harishbhai vs State on 11 March, 2010

Gujarat High Court
Harishbhai vs State on 11 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2132/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2132 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 639 of 2010
 

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


 

HARISHBHAI
JAYKISHANBHAI CHANDWANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
VIVEK N MAPARA for
Applicant(s) : 1, 
MR HL JANI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 11/03/2010 

 

 
 
ORAL
ORDER

Heard
the learned counsel of both the sides. Considering the averments made
in the application, the prayer as set out in Para 6(A)
is granted. The applicant shall now mark his presence at Umra
Police Station, Surat instead of Kagdapith
Police Station, Ahmedabad as prayed for in the
application. Save and except the aforesaid, no other modification is
sought for.

Rule
is made absolute to the extent indicated hereinabove.

[H.B.ANTANI,
J.]

mrpandya

   

Top