Gujarat High Court Case Information System
Print
CR.MA/11994/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11994 of 2010
In
CRIMINAL
MISC.APPLICATION No. 10724 of 2010
=========================================
MANOJKUMAR
GUPTA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
SVRAJUASSOCIATES for
Applicant(s) : 1,
MR M.G. NANAVATI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 06/10/2010
ORAL
ORDER
Rule.
Learned APP Mr. Nanavati waives service of rule for the
respondent-State.
The
present application has been filed by the applicant for modification
of the condition regarding reporting before the I.O as per the order
passed in Criminal Misc. Application No. 10724 of 2010 dated
29.9.2010. As per the said order, the applicant was required to
report before the I.O. on 5.10.2010 between 11 to 2 p.m. However, as
stated in the application, due to illness of the mother, he has not
been able to report.
Having
heard learned advocate Mr. Jain for M/s. SV Raju Associates for the
applicant and learned APP Mr. Nanavati, the court is of the opinion
that the interest of justice would be served if the time to report is
extended till 15.10.2010. The applicant shall report as per the oder
before the I.O. of the concerned police station without fail.
Accordingly,
the application stands allowed. Rule is made absolute. D.S.
permitted.
(Rajesh
H. Shukla, J.)
(hn)
Top