Gujarat High Court Case Information System
Print
CR.MA/5085/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5085 of 2011
In
CRIMINAL
MISC.APPLICATION No. 7394 of 2010
=========================================================
CHITRAK
SATISHBHAI SHAH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PARTHIV B SHAH for
Applicant(s) : 1,
Mr.KARTIK PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/05/2011
ORAL ORDER
The
present application is filed praying that,
“12(A) Your
Lordships be pleased to relax the condition no.5(c) and 5(d) imposed
by this Hon’ble Court in Misc. Criminal Application No.7394 of 2010
vide order dtd 13.08.2010 in view of the facts and circumstances
narrated in this application, for a period of 1 month or any
reasonable period as this Hon’ble Court may deem fit and proper in
the interest of justice.”
Rule
was issued on 13th
April 2011 returnable on 21st
April 2011. On 21st
April 2011 the matter was adjourned to 29th
April 2011. On 29th
April 2011 it was adjourned for today.
Learned
advocate Mr.Parthiv B. Shah for the applicant was asked to submit
fresh itinerary along with address and contact numbers. Learned
advocate Mr.Parthiv Shah places on record a copy of communication
dated 1st
May 2011 addressed by Messrs Hotels, Resorts, Cruise Booking, Holiday
Packages and Group Bookings, Ahmedabad addressed to Mr.Chitrak Shah.
The itinerary suggests that the applicant will be leaving Ahmedabad
on 25th
May 2011 and will be back to Ahmedabad on 7th
June 2011.
2. Instead
of varying conditions no.5(c) and 5(d) it is deemed fit and proper to
pass the following order.
3. The
Investigating Officer is directed to hand over the Passport to the
applicant-Mr.Chitrak Satishbhai Shah on his filing an undertaking to
the Investigating Officer that on his return to Ahmedabad on 7th
June 2011 the applicant will deposit passport again with the
Investigating Officer on or before 10th
June 2011. Besides, the applicant shall execute a bond in a sum of
Rs.2,00,000/- (Rupees two lacs only).
4. The
applicant shall furnish his address during the aforesaid visit and
also contact number on which contact number he shall be available to
the Investigating Officer.
5. With
these directions the application is disposed of. Rule is made
absolute. Direct service is permitted.
(RAVI
R. TRIPATHI, J.)
karim
Top