Gujarat High Court Case Information System
Print
CR.MA/2683/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2683 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1802 of 2010
=========================================================
SHANTIBHAI
BHAGABHAI DESAI(ROHIT) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
P Y DIVYESHVAR for
Applicant(s) : 1,
MR.H.L.JANI, PUBLIC PROSECUTOR for Respondent(s)
: 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 19/03/2010
ORAL
ORDER
Rule.
Mr. H.L.Jani, 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
This
application is preferred by the applicant seeking
modification/Correction in the order dated 10/3/2010, passed in
Criminal
Misc. Application No.1802 of 2010.
Considering
the submissions canvassed by the learned Counsel for both the sides,
the prayer as set out in paragraph 4(C), is hereby, granted. The
name of Khambhat City Police Station be mentioned instead of Rapar
Police Station in paragraph-5 of the said order.
It
has been mentioned in paragraph-4 that
the applicant is ready to deposit Rs.14,318/- but the place to
deposit is not mentioned. In view of the same, it is directed that
the applicant shall deposit Rs.14,318/- before the concerned trial
Court.
With
these observations, Rule is made absolute to the aforesaid extent.
Direct service is permitted.
(H.B.ANTANI,J.)
Girish
Top