Gujarat High Court Case Information System
Print
CR.MA/10052/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10052 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1906 of 2010
=========================================================
SIRAJ
UMAR SAFIYA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
MAKBUL I MANSURI for
Applicant(s) : 1 - 2.
Mr Maulik Nanavati, Addl.PUBLIC PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 09/09/2010
ORAL
ORDER
1. Heard
the learned Advocate for the applicants and the learned APP for the
respondent-State.
2. This
application is for modification/deletion of conditions No. 4 and 6 of
the order passed by the learned Addl.Sessions Judge, Jamnagar in
Criminal Misc. Application No.5/2010 vide order dated 20.1.2010 by
way of abundant caution. If the said conditions are deleted then it
would frustrate the entire purpose of the order passed by the learned
Judge. Even very recently the applicant had moved application for
modification of condition and the said condition was modified by
order dated 5.3.2010 passed in Criminal Misc.Application No.1986 of
2010.
3. In
view of the aforesaid facts and circumstances, no modification is
called for. Hence rejected. Rule is discharged.
[H.B.
ANTANI, J.]
msp
Top