Gujarat High Court High Court

Ibrahim vs State on 5 August, 2011

Gujarat High Court
Ibrahim vs State on 5 August, 2011
Author: J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10918/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10918 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 5308 of 2011
 

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

 

IBRAHIM
AYUB SIDDAT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MP SHAH for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1, 
MR RC
KODEKAR APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 05/08/2011 

 

ORAL
ORDER

Rule.

Mr.R.C. Kodekar, learned APP wavies service of notice of Rule on
behalf of the respondent-State.

This
is an application for appropriate modification of Condition No.4
imposed by this Court vide order dated 12.05.2011 passed in Criminal
Misc. Application No.5308 of 2011 ordering release of the
accused-applicant on bail in connection with the offences registered
with Kamrej Police Station, District Surat vide C.R.No.I-78 of 2011.

This
Court vide order dated 12.05.2011 ordered release of the
accused-applicant on subject certain terms and conditions. One of the
terms and conditions is that the accused-applicant shall not leave
the local limits of Village Kosamba, Taluka Mangrol, District Surat
till conclusion of the trial and shall leave the village only for the
purpose of marking presence at Kamrej Police Station, District Surat.
C.R.No.I-78 of 2011 has now culminated as Criminal Case No.801 of
2011 and it is pending in the Court of JMFC, Kathor, District Surat.
It appears that summons has been issued by the Trial Court to the
accused-applicant for remaining present in connection with Criminal
Case No.801 of 2011. However, they are unable to attend the Trial
Court because of the conditions imposed by this Court.

It
is clarified that it will be open for the accused-applicant to leave
Village Kosamba on the date fixed by the Trial Court for the purpose
of attending trial i.e. Criminal Case No.801 of 2011. This
application is accordingly allowed. Rule is made absolute. Direct
Service permitted.

(J.B.

Pardiwala, J.)

koshti/

   

Top