Gujarat High Court High Court

Rameshkumar vs State on 3 March, 2011

Gujarat High Court
Rameshkumar vs State on 3 March, 2011
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13711/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13711 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 2096 of 2010
 

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

 

RAMESHKUMAR
VIJAYSHANKAR SHUKLA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRHARSHITSTOLIA
for
Applicant(s) : 1,MRPARTHSTOLIA for Applicant(s) : 1, 
MR HL JANI,
ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 10/12/2010 

 

ORDER

BELOW NOTE FOR SPEAKING TO MINUTES

Heard
the learned advocate for the applicant and perused the prayer made in
the note for speaking to minutes.

Considering
the averments made in the note, order dated 26.11.2010 passed in
Criminal Misc. Application No. 13711 of 2010, more particularly,
para-3 thereof is required to be modified as under:

“The
applicant shall mark his presence at the concerned police station on
1st and 3rd Sunday of every English Calendar
month between 9.00 am to 2.00 pm till the trial is over. The
applicant also shall inform about the change of the address to the
concerned investigating officer.”

With
this observation, the note for speaking to minutes is disposed of.
Direct service is permitted.

[H.B.

ANTANI, J.]

pirzada/-

   

Top