Gujarat High Court High Court

Saddamganibhai vs State on 26 November, 2010

Gujarat High Court
Saddamganibhai vs State on 26 November, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14225/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14225 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 601 of 2010
 

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

 

SADDAMGANIBHAI
SHAH & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AZIZ AN ALVI for
Applicant(s) : 1 - 2. 
MR HL JANI APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 26/11/2010 

 

ORAL
ORDER

1. Rule.

Learned A.P.P. Mr.H.L. Jani waives service of Rule for the
respondent-State. Having regard to the facts and circumstances of the
case, the application is taken up for hearing today.

2. This
application is filed for modification of condition imposed by this
Court vide order dated 05.02.2010 passed in Criminal Misc.
Application No.601 of 2010.

3. Considering
the rival submissions, the application is allowed. The applicants are
directed to deposit Rs.10,000/- each instead of surety of the like
amount before the trial court. The other conditions imposed by this
Court shall remain as it is.

4. With
the above observation, Rule is made absolute to the aforesaid extent.

(H.B.ANTANI,
J.)

Hitesh

   

Top