Gujarat High Court Case Information System
Print
CR.MA/15318/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15318 of 2010
In
CRIMINAL
MISC.APPLICATION No. 14422 of 2009
=========================================================
DIPAK
@ DIPU ASHOKBHAI SANATE (DUBE) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRNASIRMSAIYED
for
Applicant(s) : 1,
MS KRINA CALLA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/12/2010
ORAL
ORDER
Rule.
Learned APP Ms. Krina Calla waives service of rule for respondent
State.
Petitioner
is the original accused. He seeks deletion of conditions no. 4 and 5
of of bail order dated 11.1.2010. Condition for marking of presence
before the police and not to leave Ahmedabad District without prior
permission of the Court contained in order dated 11.1.2010 was
modified in order dated 11.2.2010.
Considering
the submissions made and considering that the petitioner is a young
boy, such conditions are deleted, however, with a rider that he shall
not leave the State of Gujarat without prior permission of the Court.
For
the present petitioner, has stated that his grand mother who is
stationed at Madhya Pradhesh is not well. He desires to visit her. It
will be open for him to leave the State for a period of 14 days
starting from 1.1.2011.
Application
is disposed of. Rule made absolute to in above terms.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top