Gujarat High Court High Court

Chandrakantbhai vs State on 18 August, 2010

Gujarat High Court
Chandrakantbhai vs State on 18 August, 2010
Author: R.P.Dholakia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/12590/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12590 of 2005
 

In


 

CRIMINAL
MISC.APPLICATION No. 10512 of 2005
 

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

CHANDRAKANTBHAI
CHIMANLAL SHAH & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================================
Appearance : 
MR
YOGESH S LAKHANI for Applicant(s) : 1, 
MS ML SHAH APP for
Respondent(s) :
1, 
========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	

 

 
 


 

Date
: 25/10/2005 

 

 
 
ORAL
ORDER

Rule.

Learned A.P.P. Ms. M.L. Shah waives service of Rule on behalf of the
respondent-State.

Heard
learned counsel appearing for the respective parties.

The
present petition has been filed by the petitioners praying for
deletion/alteration of condition nos.8(d) and 8(e), which has been
imposed by this Court vide order dated 17.10.2005 passed in Criminal
Misc. Application No.10512/2005, wherein the present petitioners
have been restrained from entering into the limits of Bayad Taluka
without prior permission of the Court till final disposal and also
directed to mark their presence before the nearest Police Station of
their stay twice in a week.

At
the end or arguments, learned counsel for the petitioner did not
press this petition qua condition no.8(d) at this stage. Hence, this
petition qua the prayer for deletion/alteration condition no.8(d)
stands disposed of as not pressed at this stage.

Considering
the submissions made on behalf of the parties and having regard to
the facts and circumstances of the case, the condition no.8(e)
imposed on the petitioners vide order dated 17.10.2005 passed in
Criminal Misc. Application No.10512/2005 is ordered to be modified
to the extent that instead of marking presence twice in a week, he
shall mark his presence twice in a month. All other conditions will
remain unaltered.

Rule
is made absolute to the aforesaid extent. Direct service is
permitted.

(R.P.DHOLAKIA,
J)

/patil

   

Top