Gujarat High Court High Court

Dalpat vs State on 9 February, 2011

Gujarat High Court
Dalpat vs State on 9 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/981/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 981 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 12432 of 2009
 

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


 

DALPAT
@ LALO @ AVINASH @ IMRANKHAN S/O RATNABHAI DHARMABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
ABHAYKUMAR P SHAH for Applicant(s) : 1, 
MR DC SEJPAL, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/02/2011 

 

ORAL
ORDER

Counsel
for the petitioner (original accused) has prayed for deletion of
condition No.2(4) of the bail order dated 17.11.2009, which reads as
follows:-

“4. mark
his presence before the Chandkheda Police Station on every 1st and
15th day of English Calendar month between 11:00 am to 2:00 pm:”

Counsel
submitted that the trial has already commenced. The petitioner has so
far fulfilled all conditions of bail order. Substantial time has
passed.

Considering
the above aspects of the matter condition No.2(4) is deleted. Rest of
the conditions remain unchanged. Disposed of accordingly.

Direct
service permitted.

(Akil
Kureshi, J. )

sudhir

   

Top