Gujarat High Court Case Information System
Print
CR.MA/10276/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10276 of 2011
In
CRIMINAL
MISC.APPLICATION No. 14642 of 2005
In
CRIMINAL
APPEAL No. 773 of 2005
=========================================================
KRUSHNAKANT
@ KANUBHAI BALDEVBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ABHAYKUMAR P SHAH for
Applicant(s) : 1,MR R.K.MANSURI for Applicant(s) : 1,
MR KL PANDYA
ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
1 This
is an application preferred by the applicant for suspension of
Condition 8(d) imposed by this Court while releasing him on bail,
pending final hearing of Criminal Appeal No.773 of 2005, by order
dated 21.12.2005 passed in Criminal Misc. Application No. 14642 of
2005.
2 The
ground for suspension of the Condition 8(d) for two months is to go
out of Gujarat for religious pilgrimage at Haridwar, Vaishnavdevi
and other nearby religious places.
3 Heard
learned Advocate Mr. R.K. Mansuri for the applicant and learned APP
Mr. Pandya for the State.
4 Looking
to the contents of the application, Condition 8(d) imposed by this
Court while releasing him on bail, pending final hearing of Criminal
Appeal No. 773 of 2005, by order dated 21.12.2005 in Criminal Misc.
Application No. 14642 of 2005, is suspended upto 30.9.2011 from
today, on condition that the applicant shall give his detailed
itinerary to the concerned police station as well as trial court and
report to the police on or before 30.9.2011. Rule is made absolute
accordingly. DS is permitted.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
[Patel]
Top