Gujarat High Court High Court

Gulamnabi vs State on 27 June, 2008

Gujarat High Court
Gulamnabi vs State on 27 June, 2008
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7768/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7768 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 859 of 2005
 

 
 
=========================================================

 

GULAMNABI
NOOR MOHMED MOMIN - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
MANISH J PATEL for
Applicant. 
MS FALGUNI PATEL, APP, for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 27/06/2008 

 

ORAL
ORDER

For
three calls consistently learned advocate Mr.Manish J.Patel for the
applicant is absent. The Court is, therefore, constrained to proceed
with the matter in his absence.

2. This
is an application for modification of order passed by this Court on
5th May, 2005 in Criminal Misc. Application No.859/2005,
whereunder the present applicant was admitted to bail upon certain
conditions which included marking of presence before the concerned
police station on 2nd Sunday of every even numbered
English calendar month between 9.00 a.m. and 2.00 p.m.

3. The
applicant seeks deletion of this condition on the ground that the
trial has commenced. Barring this, there is no change in circumstance
which would call for reconsideration of the order and/or modification
thereof. Commencement of trial is a routine development which takes
place in respect of every case and, therefore, cannot be considered
as an unusual development causing any additional inconvenience or
hardship to the applicant. Under these circumstances, in absence of
any change in circumstance, the application deserves to be rejected
and the same is rejected.

[A.L.DAVE,J.]

(patel)

   

Top