Gujarat High Court Case Information System
Print
CR.MA/9557/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9557 of 2011
In
CRIMINAL MISC.APPLICATION No. 6162 of 2008
=================================================
BHOJABHAI
JILUBHAI (SANIYA) & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MS
KIRAN D PANDEY for Applicant(s) : 1 - 2.
MS ML SHAH APP for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/07/2011
ORAL
ORDER
The
applicant has filed this application with a prayer to delete the
condition [d] of the order dated 13.05.2008 passed by this Court in
Criminal Misc. Application No.6162 of 2008 on the ground that Barwala
Police Station is approximately 80 kms away from Pati village, Botad
Taluka, District Bhavnagar where the applicants are residing.
Learned
advocate for the applicant submits that till date the applicant has
complied with the conditions of the order dated 13.05.2008 passed by
this Court in Criminal Misc. Application No.6162 of 2008. It is
further submitted that the said condition is harsh and causing
inconvenience to the applicants.
Having
heard learned advocate for the applicant and learned APP and
considering the peculiar facts and circumstances of the case,
condition [d] i.e. “shall mark their presence before Barwala
Police Station on every first day of English calender month between
9.00 am and 2.00 pm” of the order dated 13.05.2008 passed
by this Court in Criminal Misc. Application No.6162 of 2008 is
deleted. Rest of the conditions stand as they are.
This
application is allowed to the aforesaid extent only.
Direct
service is permitted.
[Anant
S. Dave, J.]
*pvv
Top