Gujarat High Court High Court

Madanlal vs State on 7 October, 2008

Gujarat High Court
Madanlal vs State on 7 October, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1227420/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
MISC.APPLICATION No. 12274 of 2008
 

IN


 

CRIMINAL
MISC.APPLICATION No. 11121 of 2008
 

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

MADANLAL
JIVANDAS THAKKAR (TAKKAR) - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

==================================================Appearance
: 
MR ASHISH M DAGLI for the
Applicant.  
MR PD BHATE, ADDITIONAL PUBLIC PROSECUTOR for the
Respondent.  
==================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 07/10/2008 

 

 
 


 

ORAL
ORDER

1. RULE.

Learned Additional Public Prosecutor Mr. P. D. Bhate waives
service of Rule for the respondent State.

2. This
is an application for modification of conditions (d) and (e) imposed
by this Court while passing the order in Criminal Miscellaneous
Application No. 11121 of 2008 on 27-08-2008.

3. Learned
Advocate submitted that for the purpose of the engagement and
marriage of the daughter of the petitioner, the petitioner wants to
go to Haryana and for that purpose, condition (d) be deleted or
modified. The learned Advocate further submitted that condition (e)
requires to be modified and from now onwards, he is ready to mark his
presence at Dholka Police Station instead of Bavla Police Station.

4. In
view of the fact that the order was passed as recently as on
27-08-2008, the learned Advocate for the petitioner seeks permission
to withdraw the petition.

5. Permission,
as prayed for, is granted. The petition stands rejected as
withdrawn. Rule discharged.

[H.

B. ANTANI, J.]

/shamnath

   

Top