Gujarat High Court
Kishanbhai vs State on 13 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/4120/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4120 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1655 of 2010
In
CRIMINAL
APPEAL No. 305 of 2010
=====================================================
KISHANBHAI
@ KUSHANBHAI JANUBHAI ADHER @ PANGA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=====================================================
Appearance
:
MADANSINGHOBAROD
for Applicant(s) : 1,
MR DEVANG VYAS ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 13/05/2010
ORAL
ORDER
Rule.
Mr. Devang Vyas, learned APP waives service of rule on behalf of the
State. Having regard to the facts and circumstances of the case, this
application is taken up for hearing today.
Considering
the peculiar facts and circumstances of the case as narrated in the
application, the prayer as set out in the application, more
particularly, prayer in terms of Para 6(B) is granted. Office
objection to be removed on or befroe 17.5.2010. Rule is made
absolute.
(H.B.ANTANI,
J.)
ynvyas
Top