Gujarat High Court Case Information System
Print
CR.MA/4173/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4173 of 2011
In
CRIMINAL
MISC.APPLICATION No. 3640 of 2011
=================================================
SHAILESHBHAI
RAMABHAI RABARI
Versus
STATE
OF GUJARAT
=================================================
Appearance :
Ms
Gayatri B Jadeja for the Applicant
Mr AJ Desai, APP for the
Respondent
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 31/03/2011
ORAL
ORDER
Rule.
Mr AJ Desai, learned APP waives service of notice of Rule on behalf
of the respondent-State.
Vide
order dated 16th March 2011 this Court granted
anticipatory bail to the applicant in connection with C.R.No.I 19 of
2011 registered with Mehsana City Police Station. As per the order
dated 16th March 2011 the accused was supposed to remain
present at Mehsana City Police Station on 21st March 2011
between 9 AM and 2 PM. However, it is submitted by learned advocate
for the accused-applicant that due to ill-health and other
unavoidable circumstances the applicant-accused was unable to appear
and remain present before the Investigating Officer at the concerned
Police Station on 21st March 2011. Learned advocate,
therefore, requests that any other date may be fixed for the
appearance of the accused-applicant at the concerned police station.
In the facts and circumstances of the case and considering the
grounds raised in the application, the accused-applicant shall now
remain present before the concerned police station on 11th
April 2011 between 9 AM and 2 PM without fail.
Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.
(J.B.Pardiwala, J.)
*mohd
Top