Gujarat High Court Case Information System
Print
CR.MA/963320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9633 of 2008
In
CRIMINAL
MISC.APPLICATION No. 8132 of 2008
=========================================
RAMCHANDRA
DHARAMSIBHAI KAWA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MS
SUNEETA R SHUKLA for Applicant(s) : 1,
MS
MANISHA SHAH, APP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 25/07/2008
ORAL
ORDER
1. Ms
Suneeta Shukla, learned advocate for the petitioner submits the draft
amendment to make change in the address of the petitioner.
The
amendment as prayed for is granted. The same be carried out
forthwith.
2. In
view of the amendment, the conditions No.5(E) and (F) of the order
dated 11.07.2008 as set out in para 5 are modified as under :-
5(E) The
petitioner shall mark his presence at Bhuj Police Station on any day
of every first week of English Calender month between 9.00 AM and
2.00 PM till the trial is over.
5(F) The
petitioner shall furnish the new address of his residence to the I.O.
and also to the Court at the time of execution of the bond and shall
not change his residence without prior permission of this Court.
3. In
view of the above observations, the application stands disposed of
accordingly. D.S. is permitted.
(H.B.
Antani, J.)
mrpandya*
Top