Gujarat High Court Case Information System
Print
CR.MA/2675/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2675 of 2010
=================================================
KIRIT
CHHANABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance
:
MR ANIL H SONI for Applicant(s)
: 1,
MR DC SEJPAL ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 09/04/2010
ORAL ORDER
Heard
learned advocate Mr.Soni for the applicant and Mr.D.C.Sejpal,
learned APP for the respondent State at length and in great detail.
I
have considered the rival submissions and on perusal of the
averments made in the application, prayer 6(II), as prayed for, in
the application is partly allowed and condition no.(h) imposed vide
order dated 08.12.2004 passed in Criminal Miscellaneous Application
No.10796 of 2004 with Criminal Miscellaneous Application No.10797 of
2004 with Criminal Miscellaneous Application No.10798 of 2004, is
hereby deleted.
With
the above observation, application is partly allowed. Rule is made
absolute to the extent indicated hereinabove. Direct Service is
permitted.
(H.B.ANTANI,
J.)
Amit/-
Top