Gujarat High Court Case Information System
Print
CR.MA/9925/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9925 of 2011
In
CRIMINAL
MISC.APPLICATION No. 8046 of 2011
=========================================
LILARAM
MULCHAND KHEMNANI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR NK MAJMUDAR for Applicant(s)
: 1 - 3.
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/07/2011
ORAL
ORDER
This
application is for modification of condition (b) imposed vide order
dated 6.7.2011 in Criminal Misc. Application No. 8046 of 2011. The
applicant has prayed as follows:
“4(B) Be
pleased to recall and modify the order dated 6.7.2011 in Criminal
Misc. Application NO.8046 of 2011 and be pleased to change the date
of remaining present before the concerned police station as per the
condition (b) imposed vide order dated 6.7.2011 in the aforesaid
peculiar facts and circumstances of the case.”
The
above prayer is accepted and the applicant is to remain present
before concerned police station on 27.7.2011 and other conditions of
the order dated 6.7.2011 passed in Criminal Misc. Application No.8046
of 2011 shall remain as they are.
Application
is allowed accordingly. Direct service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top