Gujarat High Court Case Information System
Print
CR.MA/13760/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13760 of 2011
In
CRIMINAL
MISC.APPLICATION No. 8416 of 2010
=========================================================
SHAMRA
DHANRAJBHAI SEDA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
SVRAJUASSOCIATES
for
Applicant(s) : 1,
MS CHETNA SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 03/10/2011
ORAL ORDER
By
way of present application, the applicant seeks deletion of
condition No.4(i) of the order dated 28.7.2010 passed in Criminal
Miscellaneous Application No.8416 of 2010. Condition No.4(i) reads
as under:
“[i]
shall not enter the territory of Mundra Police Station and shall
mark his presence at Bhuj City Police Station on 15th
day of every english calender month till the trial against him is
completed. However, the applicant is permitted to appear before
Mundra Court on the date of trial and on that day he shall report to
the Police Station of Mundra.”
Heard
Mr.S.V.Raju, learned counsel for the applicant and Ms.Chetna Shah,
learned Additional Public Prosecutor for respondent-State.
In
view of averments made in the application, present application is
allowed. The condition No.4(i) of the order dated 28.7.2010 passed
in Criminal Miscellaneous Application No.8416 of 2010 is hereby
deleted. Rule is made absolute to the aforesaid extent. Direct
service is permitted.
(Z.K.SAIYED, J.)
kks
Top