Gujarat High Court Case Information System
Print
CR.MA/13306/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13306 of 2010
============================================
BAJANIA
KHODABHAI KALUBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR VIVEK N MAPARA for
Applicant(s) : 1,
MS KRINA P CALLA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/11/2010
ORAL
ORDER
This
application is filed for modification of condition No.3 of the order
dated 1st July, 2009 passed in Criminal Misc. Application
No.31/2009 by learned Additional Sessions Judge, Dhangadhara, by
which, the applicant was bailed out for the offence punishable under
Section 376 of the Code of Criminal Procedure, 1973. It is not in
dispute that against the above order the State has preferred the
application for cancellation of bail before this Court which came to
be rejected on 18.3.2010 passed in Criminal Misc. Application No.
9480 of 2009. However, thereafter an application to delete condition
No.3 of order of bail also came to be rejected on 12.8.2010 by
learned Sessions Judge, Dhangadhara and, therefore, this application
is moved before this Court.
Having
considered the arguments of learned advocates appearing for the
parties and particularly, in view of offence under Section 376 of the
Code registered against the applicant, at this stage I do not deem it
proper to delete or modify the condition No.3 as requested.
This
application stands rejected.
[ANANT
S. DAVE, J.]
//smita//
Top