Gujarat High Court High Court

Patel vs State on 23 August, 2010

Gujarat High Court
Patel vs State on 23 August, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9580/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9580 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 2746 of 2010
 

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

 

PATEL
NILESHBHAI RAMESHBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YM THAKORE for
Applicant(s) : 1, 
MR DEVANG VYAS, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 23/08/2010 

 

 
 
ORAL
ORDER

Rule.

Mr Devang Vyas, learned APP waives service of rule on behalf of the
State. Having regard to the facts and circumstances of the case, the
application is taken up for hearing today.

At
the outset, Mr YM Thakore, learned advocate for the applicant submits
that he does not press the deletion of condition No.6(d) of the order
passed by this Court dated 6.4.2010 in Criminal Misc. Application
No.2746 of 2010. However, the learned advocate submitted that
considering the change in the circumstances, the condition No.6(e) be
deleted.

Heard
the learned advocates of both the sides. Considering the averments
made in the application, the condition No.6(e) is hereby deleted.
Rest of the conditions would remain as it is. With these
observations, rule is made absolute. Direct service is permitted.

[H.B.ANTANI,
J.]

mrpandya

   

Top