Gujarat High Court
Kamleshbhai vs State on 27 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/6353/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6353 of 2008
In
CRIMINAL
MISC.APPLICATION No. 3649 of 2008
=========================================================
KAMLESHBHAI
THAKOREBHAI PATEL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1
- 3.
MR PD BHATE Ld. APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 27/06/2008
ORAL
ORDER
Rule.
Mr PD Bhate learned APP waives service of rule on behalf of
respondent-State.
Heard
the learned advocate for the applicant and learned APP for
respondent-State.
In
the facts and circumstances of the case, the condition No. 7(e)
imposed by this Court while enlarging him on bail vide order dated
24.3.2008 in Criminal Misc. Application No. 3649/2008 is deleted.
Rule made absolute to the above extent only. DS permitted.
(Z.K.
SAIYED, J.)
mandora/
Top