Gujarat High Court Case Information System
Print
CR.MA/15125/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15125 of 2010
In
CRIMINAL
MISC.APPLICATION No. 9404 of 2008
=========================================================
BIPINCHANDRA
CHIMANLAL KHAMBATI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HARSHADRAY A DAVE for
Applicant(s) : 1,MR HARDIK A DAVE for Applicant(s) : 1,
MR HH
PARIKH, ASSTT. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 24/12/2010
ORAL
ORDER
Leave
to amend the prayer clause.
Rule.
Mr. H.H. Parikh, learned APP waives service of rule on behalf of the
opponent-State.
Having
regard to the facts and circumstances of the case, the application is
taken up for hearing today.
This
is an application seeking modification of condition no. 6[d] and
deletion of condition no. 6[e] of the order dated 22.8.2008 passed by
this Court in Criminal Misc. Application No. 9404 of 2008.
At
the outset, Mr. Hardik Dave, learned APP states that he does not
press for deletion of condition no. 6[e].
Considering
the rival submissions, the prayer as set out in the application as
regards modification of condition no. 6[d] deserves to be granted.
For
the foregoing reasons, the application is partly allowed. The
condition no. 6[d] imposed in the order dated 22.8.2008 passed by
this Court in Criminal Misc. Application No. 9404 of 2008 stands
modified to the extent that the applicant shall not leave India
without prior condition of the Sessions Court concerned.
Rule
is made absolute qua prayer para 6[d] and Rule is discharged qua
prayer para 6[e] of the application.
[H.B.
ANTANI, J.]
pirzada/-
Top