Gujarat High Court High Court

Nainesh vs State on 21 January, 2011

Gujarat High Court
Nainesh vs State on 21 January, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16112/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16112 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 7834 of 2010
 

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


 

NAINESH
VIJAYSINH BACHUSINH RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
CHIRAG PATEL FOR MR BS PATEL for
Applicant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 21/01/2011
 

ORAL
ORDER

By
way of present application, the applicant has prayed deleter and/or
modify the Condition No.(f) in the order dated 28th July
2010 passed by this Court in Criminal Miscellaneous Application
No.7834 of 2010, which reads as under:

“(f) not
to enter in the area of Karelibaug Police Station, Vadodara, till the
trial is over;”

Heard
Mr.Chirag Patel, learned counsel for Mr.B.S. Patel, learned counsel
for the applicant and Mr.H.L. Jani, learned Additional Public
Prosecutor. I have also perused the papers produced before me.

In
view of averments made in the application and in view of facts of
the case, present application is allowed and Condition No.(f) in the
order dated 28th July 2010 passed by this Court in
Criminal Miscellaneous Application No.7834 of 2010 is hereby
deleted. Application stands disposed of accordingly.

Direct
Service is permitted.

(Z.

K. Saiyed, J)

Anup

   

Top