Gujarat High Court Case Information System
Print
CR.MA/4434/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4434 of 2011
In
CRIMINAL
MISC.APPLICATION No. 10930 of 2007
=========================================================
KANUBHAI
KACHARAJI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASIM PANDYA for HL PATEL ADVOCATES
for
Applicant(s) : 1,
MR AJ DESAI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/04/2011
ORAL
ORDER
Heard
learned advocates appearing on behalf of respective parties.
Learned
advocate for the applicant submits that the applicant has abide by
all the conditions imposed vide order dated 28.09.2007 while
enlarging him on bail, however, meanwhile, male members of the
family, viz., father and brother, have expired and no male member is
there to look after the family, therefore, presence of the applicant
is necessary in the revenue limit of Ahmedabad District. Even,
complainant is also transferred from District limit of Ahmedabad
City.
Considering
overall facts and circumstances, I am inclined to consider the case
of applicant and hereby ordered to delete the condition mentioned at
Para 4 (g) of order dated 28.09.2007 passed in Criminal Misc.
Application No.13930 of 2007.
Accordingly,
application is disposed of. Rule is made absolute to that extent.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
#Dave
Top