Gujarat High Court High Court

Harilal vs State on 31 August, 2010

Gujarat High Court
Harilal vs State on 31 August, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9558/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9558 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 6919 of 2009
 

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

HARILAL
KALIDAS MODI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

====================================== 
Appearance
: 
MR HARDIK A DAVE for
Applicant(s) : 1, 
MR SHIVANG SHUKLA APP for Respondent(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH 
			
			 

H.SHUKLA
		
	

 

 
 


 

Date
: 31/08/2010  
 
ORAL ORDER

The
present application has been filed by the applicant for modification
of the condition no. (e) while releasing the applicant on bail as
per order passed in Criminal Miscellaneous Application No.6919 of
2009 dated 19.06.2009. The condition no.(e) reads as under:-

(e)
mark his presence before Rander Police Station on every Thursday
between 11:00 AM to 2:00 PM.”

Learned
advocate Mr.Hardik Dave for the applicant submitted that now charge
is framed and the trial has commenced, and, therefore, aforesaid
condition may be deleted as in case of other accused, condition was
imposed only for six months.

Learned
APP Mr.Shukla, on instructions, stated that charge is framed and
trial has begun and appropriate order may be passed.

Having
heard learned advocate Mr.Dave for the applicant and learned APP
Mr.Shukla and having regard to the aforesaid circumstances, present
application for deletion of condition (e) deserves to be allowed and
accordingly condition (e) shall stand deleted imposed in the order
passed in Criminal Miscellaneous Application No.6919 of 2009 dated
19.06.2009 while releasing the applicant on bail.

Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.

[RAJESH
H. SHUKLA, J.]

Amit

   

Top