Gujarat High Court High Court

Ranjitsinh vs State on 21 September, 2010

Gujarat High Court
Ranjitsinh vs State on 21 September, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10954/2010	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10954 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 4221 of 2003
 

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

 

RANJITSINH
JAISINH SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UTPAL M PANCHAL for
Applicant(s) : 1, 
MS TRUSHA PATEL ASSTT PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 21/09/2010 

 

ORAL
ORDER

Leave
to amend.

1. Rule.

Learned A.G.P. waives service for the respondent.

2. The
petitioner has sought relaxation of the conditions imposed in para 5
of the order dated 21.7.2003 in Cri.M.A. No.4221 of 2003 for
temporarily visiting the U.S. on a social tour for the period from
25.09.2010 to 31.01.2011. The petitioner has been granted such
relaxation and permission on earlier occasion and the petitioner is
not reported to have ever violated any of the conditions of bail or
the conditions on which he was granted relaxation of conditions.
Therefore, the application is allowed and the conditions contained in
para 5 (d), (e) and (h) in the order dated 21.7.2003 in
Cri.M.A.No.4221 of 2003 are relaxed for the period from 24.09.2010 to
02.02.2011. The trial Court shall accordingly hand over the passport
of the petitioner as expeditiously as possible to the petitioner and
the petitioner shall again surrender his passport after returning to
India on or before 05.02.2011. Rule is made absolute accordingly.
Direct service.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top