Gujarat High Court Case Information System
Print
CR.MA/2008/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2008 of 2011
=================================================
JAGANNATH
SARANGAPANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR SV RAJU
Senior Advocate with MR NARENDRA L JAIN for
Applicant(s) : 1,
MR AJ DESAI APP for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/02/2011
ORAL
ORDER
Rule.
Learned APP waives service of notice of rule for respondent –
State of Gujarat.
Mr
SV Raju, learned Senior Advocate appearing with Mr. Narendra Jain for
the applicant, submits that condition No.3 directing the applicant
to mark his presence in the police station on 1st 11th
& 21st of every month till charge sheet is filed, of
the order dated 01.02.2011 passed by the 2nd Additional
Sessions Judge, Gandhidham, District Kachchh in Criminal Misc.
Application No.19 of 2011 while enlarging the applicant on bail, is
onerous and no such condition is imposed on the other accused while
enlarging them on bail. It is further submitted that the above
condition would cause undue harassment to the applicant and the
applicant shown his willingness to abide by all other conditions.
Heard
learned APP for the respondent – State of Gujarat.
Having
heard learned counsel for the parties and considering the facts and
circumstances of the case and other attending circumstances, I am
inclined to delete condition No.3 of the order dated 01.02.2011
passed by the 2nd Additional Sessions Judge, Gandhidham,
District Kachchh in Criminal Misc. Application No.19 of 2011. Other
conditions of the order stand as they are.
Accordingly,
this application is allowed. Rule is made absolute to the aforesaid
extent only.
Direct
service is permitted.
[Anant
S. Dave, J.]
*pvv
Top