Gujarat High Court
Manharsinh vs State on 15 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1823/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1823 of 2011
In
CRIMINAL
MISC.APPLICATION No. 2261 of
2008
=========================================================
MANHARSINH
JIVUBHA VALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KANDRAP H DHOLKIA for
Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) : 1,MS. DIMPLE L.
JOSHI for Applicant(s) : 1,
MR DC SEJPAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/02/2011
ORAL
ORDER
Rule.
Learned APP Shri Sejpal waives service of rule.
Petitioner
original accused seeks deletion of condition No.3(d) of the bail
order dated 22.2.08 which reads as follows:
“[d]shall
mark his presence before Jamnagar city B division Police Station
on every first day of English Calender month between 9.00 a.m. to
2.00 p.m.”
Considering
the submissions made and the passage of time and also the fact that
trial has commenced, the said condition is deleted. Rule is made
absolute accordingly.
Direct
service.
(Akil
Kureshi, J.)
(vjn)
Top