_ regu3§}riy;’~
‘v._?Shi3;1:1c:;grev:.”.’«;_ Evan in such ciicuxnatances. condifieu itself
V’ ‘..:’jw.3;;3éCif1es that, with pennission of jurisdictional Magistrate,
‘ €335: fiéfifioner can have 816 place.
-2-
Qflfi
Petifiorzer is seeking miaxation of conciition No.(c.}
ixnpossd by this Ceurt in Criminal Petition No.18?8]i?.§}07
dated 2′?.6.2G07i.e.. ” .’ ‘
“The petitioner ska?! mark his £Iit€???,d£é2f:1:()é’:’ ‘
befmre Chikicanuxgaiur Rural .:P65iC€7f ah VV
Saturday (2: any time betlveefg If},-€,TF{)3cz,.’:=tt.,’ f K
5.00 pm rm compietionpf the ‘arias: ar1ci’S.;’?t;iiI *
net leave C?’ii}CiCt:t?7z£1QC1IVI1}’f,__”iz’?’$iI’iC§ ” :qizho:1’£.: ii’z¢”‘
previous penmssion 9f ‘. th9 jafghzdicfiiofli
_ tram» _ _
2. This Court had’ pondition even
aftcr éftieét. ‘1i’VVa;3pea;*s that, this Court
Wanted “tc:a “zr§c¢used should not 1639:: the
place aniix éiffififi ” Court ané the pfilice station
jftounsci for the petitioner submits that, tha
pEti1;i€§ner.i:-§ .Vgf}ing to many and he is required to go 1:0
4. I do not find that them is any reason to relax the
ccmdition. In cam if the ‘petitioner makes an application
before 1:115: appmpzfiate Court for permiasion to leave the
piace. same may be consiarslared on its merits.
Actwrdingly. this petition stands disposed of. —
flap] h ._