Gujarat High Court High Court

Ranjitsinh vs State on 4 March, 2010

Gujarat High Court
Ranjitsinh vs State on 4 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2022/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2022 of 2010
 

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

 

RANJITSINH
TEJAJI THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHOK N PARMAR for
Applicant(s) : 1, 
MR.D.C.SEJPAL, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 04/03/2010 

 

 
 
					ORAL
ORDER

Rule.

Mr. D.C.Sejpal, learned Additional Public Prosecutor, waives service
of rule on behalf of respondent-State. Having
regard to the facts and circumstances of the case, the application
is taken up for hearing today.

The
petitioner is required to attend physical test to be conducted at
the S.R.P. Ground, Nadiad for the recruitment of unarmed P.S.I. on
5th
and 6th
March, 2010. Therefore, the prayer is made to grant temporary bail
for a period of 2 days.

Considering
the rival submissions canvassed by the learned counsel for both the
sides, the petitioner is permitted to attend physical test to be
conducted at the S.R.P. Ground, Nadiad on 5th
and 6th
March,2010 with police escort on his cost.

Rule
is made absolute to the extent indicated herein above.

Direct
service is permitted, today.

(H.B.ANTANI,J)

Girish

   

Top