IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 6062 of 2002
in
CRIMINAL MISC.APPLICATIONNo 6895 of 2000
--------------------------------------------------------------
KARABHAI KANABHAI KARMUR
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 6062 of 2002
MR NIRAV C THAKKAR for Petitioner No. 1
Mr.A.D.Oza PUBLIC PROSECUTOR for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE C.K.BUCH
Date of Order: 22/11/2002
ORAL ORDER
#. Heard Mr. Thakkar ld. counsel for the petitioner
and Mr. A.D.Oza learned PP for the respondent State.
#. On instructions from the officers who are present in
the court, Mr.. Oza has submitted that condition (g)
imposed by the court while enlarging the accused on bail
on 30.11.2002 can be altered suitably. The petitioner
intends to attend his wife who is sick and to be treated
by a doctor at Jamnagar. Therefore, he may be permitted
to enter district Jamnagar barring Taluka Lalpur where
the disputed land admeasuring 35 bighas is situated. So
condition (g) imposed by the court is modified as
follows:
(g) The petitioner-Karabhai Kanabhai Karmur shall
not enter into the local limits of Lalpur Taluka
without permission of this court.
#. So rest of the conditions shall remain in force as
they are. The petitioner to execute fresh bond on the
altered condition before the concerned Sessions Judge
within 30 days from today. Rule is made absolute. Direct
service is permitted.
(C.K.Buch-J)
govindan