Gujarat High Court High Court

Sachin vs State on 17 October, 2008

Gujarat High Court
Sachin vs State on 17 October, 2008
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12988/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12988 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 3012 of 2005
 

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

 

SACHIN
ISHWARLAL SONI - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
HAROIK G PATEL for
Applicant. 
MR UR BHATT, APP, for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 17/10/2008 

 

ORAL
ORDER

No
such change in circumstances is indicated for modification of
conditions, except efflux of time. The conditions are imposed after
considering all the relevant factors, including the time likely to be
taken in conclusion of the trial. The application, therefore, stands
rejected.

[A.L.Dave,J.]

(patel)

   

Top