Gujarat High Court Case Information System
Print
CR.MA/4007/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4007 of 2010
In
CRIMINAL
MISC.APPLICATION No. 558 of 2010
=====================================================
THAKORE
BABUJI ABHUJI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=====================================================
Appearance
:
MR
ASHISH B DESAI for Applicant(s) : 1 - 2.
MR DEVANG VAYAS
ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/05/2010
ORAL
ORDER
1. Rule.
Mr. Devang Vyas, learned APP waives service of rule on behalf of the
State. Having regard to the facts and circumstances of the case, the
application is taken up for hearing today.
2. Considering
the averments made in the application, condition No.5 [d] of the
order dated 9.2.2010 passed by this Court in Criminal Misc.
Application No.558 of 2010 is kept in abeyance for a period
commencing from 17.5.2010 till 31.5.2010. Learned advocate further
submitted that he will not seek extension/relaxation of the aforesaid
condition.
3. With
this observation, Rule is made absolute to the aforesaid indicative
extent. Direct service is permitted.
(H.B.ANTANI,
J.)
ynvyas
Top