Gujarat High Court High Court

Punam vs State on 18 March, 2011

Gujarat High Court
Punam vs State on 18 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3746/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3746 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 3156 of 2011
 

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

PUNAM
SANJAY BHALOTIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance : 
M/S
THAKKAR ASSOC. for Applicant
 

Mr.
A.J. Desai, APP,  for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/03/2011 

 

 
ORAL
ORDER

This
application is preferred for extension of time or change of date on
which the applicant has to remain present before the concerned police
station. It is submitted that due to personal inconvenience and the
applicant was suffering from gynecological problem, she could not
remain present on 14.3.2011 and now she assures that she would remain
present before the concerned police as per the direction of this
Court.

Considering
the above, this application is allowed. The applicant is directed to
remain present at the concerned police station on 23.3.2011 between
11.00 a.m and 2.00 p.m. Condition No.7(b) of the order dated 9.3.2011
stands modified accordingly.

(ANANT
S. DAVE, J.)

(swamy)

   

Top