Gujarat High Court High Court

Chamanbhai vs State on 11 July, 2008

Gujarat High Court
Chamanbhai vs State on 11 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8647/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8647 of 2008
 

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

CHAMANBHAI
BHIKHABHAI PATEL AND ANOTHER - Applicants
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=====================================================Appearance
: 
MR AB GATESHANIYA for the
Applicants. 
MR MUKESH A. PATEL,
ADDITIONAL PUBLIC PROSECUTOR for the
Respondent. =====================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 11/07/2008 

 

 
ORAL
ORDER

1. RULE.

Learned Additional Public Prosecutor Mr. K. T. Dave waives service
of Rule on behalf of the respondent-State. In the facts and
circumstances of the case, the matter is taken up for hearing today.

2. This
is an application under Section 439 of the Code of Criminal Procedure
for revocation of condition No. 4 which was imposed by the learned
Sessions Judge in order passed in Criminal Miscellaneous Application
No. 137 of 2008.

3. Learned
Advocate Mr. A. B. Gateshaniya for the petitioners submitted that the
petitioners are residing in Lakhtar Taluka, District: Surendranagar
and, therefore, condition No. 4 may be revoked.

4. As
against the aforesaid submission, learned Additional Public
Prosecutor Mr. Mukesh A. Patel submitted that if condition No. 4 is
revoked, the petitioners be directed to report to the Lakhtar Police
Station once in a fortnight and on that condition, condition No. 4 be
deleted.

5. Taking
into consideration the submissions canvassed by learned Counsel of
both the sides, condition No. 4 of the order passed below Criminal
Miscellaneous Application No. 137 of 2008 is hereby revoked. The
petitioners are directed to report to the Lakhtar Police Station,
District:- Surendranagar once in a fortnight.

6. With
these observations, the application stands disposed of. Rule made
absolute to the aforesaid extent. Direct Service permitted.

[H.

B. ANTANI, J.]

/shamnath

   

Top