Gujarat High Court
Meghnaben vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15497/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15497 of 2011
In
CRIMINAL
MISC.APPLICATION No. 10691 of 2011
=========================================
MEGHNABEN
ALIAS MEGHA D/O RAJNIKANT DAVE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR HD CHUDASAMA for
Applicant(s) : 1,
MS KRINA CALLA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/11/2011
ORAL
ORDER
Rule.
Learned APP, waives service of rule on behalf of respondent-State.
Heard
learned advocate for the applicant.
Considering
the averments made in paragraphs 2 to 8 and hardships faced by the
female applicant of marking presence at Junagadh Police Station about
350 kilometers from Ahmedabad and now charge-sheet is filed, I am
inclined to delete the condition no.4 of order dated 5.8.2011 in
Criminal Misc. Application No. 10691 of 2011
Application
is allowed. Rule is made absolute to the above extent only. Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top