Gujarat High Court High Court

Bipinchandra vs State on 24 December, 2010

Gujarat High Court
Bipinchandra vs State on 24 December, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15125/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15125 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 9404 of 2008
 

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

 

BIPINCHANDRA
CHIMANLAL KHAMBATI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHADRAY A DAVE for
Applicant(s) : 1,MR HARDIK A DAVE for Applicant(s) : 1, 
MR HH
PARIKH, ASSTT. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 24/12/2010 

 

ORAL
ORDER

Leave
to amend the prayer clause.

Rule.

Mr. H.H. Parikh, learned APP waives service of rule on behalf of the
opponent-State.

Having
regard to the facts and circumstances of the case, the application is
taken up for hearing today.

This
is an application seeking modification of condition no. 6[d] and
deletion of condition no. 6[e] of the order dated 22.8.2008 passed by
this Court in Criminal Misc. Application No. 9404 of 2008.

At
the outset, Mr. Hardik Dave, learned APP states that he does not
press for deletion of condition no. 6[e].

Considering
the rival submissions, the prayer as set out in the application as
regards modification of condition no. 6[d] deserves to be granted.

For
the foregoing reasons, the application is partly allowed. The
condition no. 6[d] imposed in the order dated 22.8.2008 passed by
this Court in Criminal Misc. Application No. 9404 of 2008 stands
modified to the extent that the applicant shall not leave India
without prior condition of the Sessions Court concerned.

Rule
is made absolute qua prayer para 6[d] and Rule is discharged qua
prayer para 6[e] of the application.

[H.B.

ANTANI, J.]

pirzada/-

   

Top