Gujarat High Court High Court

Manishbhai vs State on 14 November, 2011

Gujarat High Court
Manishbhai vs State on 14 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15126/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15126 of 2011
 

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


 

MANISHBHAI
RAMABHAI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance
: 
MR
SAAD AIJAZ KHAN for Applicant(s) : 1, 
MS CM SHAH ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
ORAL
ORDER

1. Rule.

Learned APP Ms. Shah waives service of Rule on behalf of the
respondent – State.

2. This
is an application preferred by the applicant under Section 439(1)(b)
of the Code of Criminal Procedure, for modification of the condition
No.6(f) imposed by this Court vide order dated 21.9.2011 passed in
Criminal Misc. Application No.12520 of 2011.

3. Learned
advocate Mr. Khan for the applicant submitted that this Court has
enlarged the applicant on regular bail, by order dated 21.9.2011
passed in Criminal Misc. Application No.12520 of 2011, wherein the
condition No.6(f) imposed upon the applicant regarding not to enter
into limits of Sola High Court Police Station and Ghatlodiya Police
Station. He also submitted that the applicant is engaged in channel
business. Therefore, he has to suffer his business loss due to not
entering into the areas aforesaid. He submitted that considering the
circumstances of the applicant, the condition aforesaid may be
deleted.

4. Heard
learned APP for the State.

5. I
have perused the application along with papers. Considering the facts
and circumstances narrated in the application, I am of the view that
the condition No.6(f) imposed by this Court in Criminal Misc.
Application No.12520 of 2011 is deleted. Rule is made absolute.

(Z.K.SAIYED,J.)

ynvyas

   

Top