Gujarat High Court Case Information System
Print
CR.MA/6733/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6733 of 2010
In
CRIMINAL
MISC.APPLICATION No. 12456 of 2007
=========================================
VIJAYKUMAR
LALLUBHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR
HRIDAY BUCH for Applicant(s) : 1,
MS MINI NAIR ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/07/2010
ORAL
ORDER
This
application is filed by the applicant with a prayer to delete the
conditions No.(e) imposed upon the applicant vide order dated
25.10.2007 passed in Criminal Misc. Application No.12456 of 2007 by
this Court.
Learned
counsel for the applicant submitted that the applicant is facing
difficulties to mark his presence at Nadiad Police Station on every
Thursday due his nature of work and other social responsibilities and
therefore, the said condition No.(e) is required to be deleted.
Considering
the submission and averments and reasons stated in the application,
the condition No.(e) imposed upon the applicant vide order dated
25.10.2007 passed in Criminal Misc. Application No.12456 of 2007 by
this Court, is hereby deleted. Rule is made absolute. Direct service
is permitted.
(Z.K.SAIYED,
J.)
ynvyas
Top