Gujarat High Court High Court

Rameshchandra vs State on 1 July, 2011

Gujarat High Court
Rameshchandra vs State on 1 July, 2011
Author: H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4358/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4358 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 170 of 2010
 

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

 

RAMESHCHANDRA
HONSIYARSIGH YADAV & 7 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND NANAVATI, SR. ADVOCATE WITH MR SK PATEL
for
Applicant(s) : 1 - 8. 
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 22/04/2011 

 

 
 
ORAL
ORDER

Rule.

Mr. H.L. Jani, learned APP waives service of Rule.

Having
regard to the facts and circumstances of the case, the application is
taken up for hearing today.

This
is an application for deletion of condition [e] of the order dated
27.1.2010 passed by this Court in Criminal Misc. Application No. 170
of 2010 and/or for modification of the conditions of the order dated
27.1.2010 passed by this Court in Criminal Misc. Application No. 170
of 2010.

Having
heard the learned counsel for both the sides, the application is
partly allowed. Condition no. [e] of para-5 of the order dated
27.1.2010 passed by this Court in Criminal Misc. Application No. 170
of 2010 is modified to the effect that “the applicants shall
mark their presence at the concerned police station on any day of
every first week of English Calendar month between 9.00 AM and 2.00
PM till the charge is framed” instead of “till
the trial is over”.

Save
and except the aforesaid modification, no other modification is
prayed.

The
application is partly allowed. Rule is made absolute to the aforesaid
extent. Direct service permitted.

[H.B.

ANTANI, J.]

pirzada/-

   

Top