Gujarat High Court Case Information System
Print
CR.MA/7229/2007 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7229 of 2007
In
CRIMINAL
MISC.APPLICATION No. 4803 of 2002
In
CRIMINAL MISC.APPLICATION No. 4803 of 2002
=========================================================
MAHENDRA
INDERBHAI MOHITE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SHAILESH C SHARMA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 13/07/2007
ORAL
ORDER
Mahendra
Inderbhai Mohite, applicant-original petitioner has filed this
application with a prayer that this Court may be pleased to admit and
allow this application by deleting condition no.2(b) in order dated
26/7/2002 in Criminal Misc. Application No.4803 of 2002 or to modify
it suitably.
Heard
Mr.S.C.Sharma, learned advocate for the applicant. He has stated
that this Court has passed an order on 26/7/2002 and imposed some
conditions. He has stated that the applicant is ticket checker in
railway and for him, it is highly inconvenient to report every week
before the police station. Before the Trial Court, five years has
been passed and the trial is not yet disposed of. If the trial is
more delayed then it is very difficult for the applicant to report
every week.
The
learned APP Mr.K.C.Shah has strongly objected for the same.
In
view of the facts and circumstances of the case, the condition
no.2(b) is modified as follows:
2(b)
The applicant will report before the Limbayat Police Station on every
month between 9:00 a.m. to 1:00 p.m.
The
learned Trial Judge is requested to dispose of the trial as early as
possible.
The
learned advocate will give the copy of this order to the learned
Trial Court.
Criminal
Misc. Application is disposed of accordingly. Direct service is
permitted.
(K.M.Mehta,
J.)
(ila)
Top