Gujarat High Court Case Information System
Print
CR.MA/7356/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7356 of 2005
==============================================================
BHOOMITABEN,W/O.DR.NARENDRABHAI
THAKORLAL SHAH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
==============================================================
Appearance
:
MR
MM TIRMIZI for
Petitioner No(s).: 1.
PUBLIC
PROSECUTOR for
Respondent No(s).:
1.
==================================================================
CORAM
:
HON'BLE
MR.JUSTICE R.P.DHOLAKIA
Date
: 02/08/2005
ORAL
ORDER
1. Rule.
Learned APP Mr. VM Pancholi waives service of rule on behalf of the
respondent-State.
2. It
may be noted that time and again the petitioner was permitted to
leave India and he left India and came back to India in time. Last
time also the petitioner was permitted to leave India and at present
he is at U.K. and he has prayed that condition No. 6 (f) and (g) of
the order passed by this Court in Criminal Misc. Application No.376
of 2004, dated 19-1-2004 may be modified.
3. Heard
learned counsel appearing for the respective parties. In the facts
and circumstances of the case, the application is allowed. Condition
Nos.6 (f) and (g) of the order passed by this Court in Criminal
Misc. Application No.376 of 2004, dated 19-1-2004 are suspended up
to 15th October, 2005. Rest of the conditions of the order
passed in Criminal Misc. Application No.376 of 2004, dated 19-1-2004
shall remain unaltered. Rule is made absolute to the aforesaid
extent. D.S. Permitted.
(
R.P.DhOLAKIA, J.)
*mithabhai
Top