Gujarat High Court Case Information System
Print
CR.MA/8919/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8919 of 2008
In
CRIMINAL
MISC.APPLICATION No. 201 of 2004
In
CRIMINAL
MISC.APPLICATION No. 201 of 2004
===============================================
ANKIT
PRAHLADBHAI BAROT.
Versus
STATE
OF GUJARAT.
===============================================
Appearance :
Mr.
MB GOHIL for the Applicant.
Ms. ARCHANA RAVAL, APP, for the
Opponent-State.
===============================================
CORAM
:
HONOURABLE
MR. JUSTICE A. L. DAVE
Date
: 01/08/2008
ORAL
ORDER
1. Rule.
Learned Additional Public Prosecutor, Ms. Archana Raval, waives
service of notice of Rule on behalf of the State.
2. The
applicant seeks deletion of condition (d) requiring him to mark
presence before Kanbha Police Station on 2nd Sunday of
every English calendar month between 9.00 A. M. and 2.00 P.M.,
imposed by this Court while releasing him on bail by order dated 16th
January, 2001, passed in Criminal Misc. Application No.201 of 2004.
The deletion of condition is sought on the ground that almost four
years have gone by and the applicant has bound himself by the
condition imposed by this Court without any default. In fact,
because of misunderstanding, he has marked his presence twice in a
month instead of once in two months. There is no adverse remark from
the investigating agency against the applicant. Under the
circumstances, the application deserves to be allowed. The same is
allowed. Condition (d) imposed by this Court vide order dated 16th
January, 2004, passed in Criminal Misc. Application No.201 of 2004 is
deleted. Rule is made absolute accordingly.
3. Direct
service is permitted.
[
A. L. DAVE, J. ]
gt
Top