Gujarat High Court High Court

Kalyanji vs State on 7 October, 2011

Gujarat High Court
Kalyanji vs State on 7 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14059/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14059 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 12685 of 2011
 

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

 

KALYANJI
DHANAJI CHABHADIYA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Applicant(s) : 1 - 3. 
MR KL PANDYA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 07/10/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP waives service of Rule on behalf of the respondent –
State.

The
applicant has filed this application for deletion and/or modification
of condition imposed vide Para – 4(f) of the order dated
9.9.2011 passed by this Honourable Court in Criminal Misc.
Application No.12685 of 2011.

Heard
learned Counsel for the parties. In the facts of the case the
condition in Para – 4(f) “not leave the Jamnagar city
till the disposal of Sessions Case without the prior permission of
the concerned Sessions Judge”, imposed by this Court vide
order dated 9.9.2011 in Criminal Misc. Application No.12685 of 2011
is hereby deleted. Application is allowed accordingly. Rule is made
absolute.

(Z.K.SAIYED,
J.)

sas

   

Top