Gujarat High Court
Dalpat vs State on 9 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/981/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 981 of 2011
In
CRIMINAL
MISC.APPLICATION No. 12432 of 2009
=================================================
DALPAT
@ LALO @ AVINASH @ IMRANKHAN S/O RATNABHAI DHARMABHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
ABHAYKUMAR P SHAH for Applicant(s) : 1,
MR DC SEJPAL, ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/02/2011
ORAL
ORDER
Counsel
for the petitioner (original accused) has prayed for deletion of
condition No.2(4) of the bail order dated 17.11.2009, which reads as
follows:-
“4. mark
his presence before the Chandkheda Police Station on every 1st and
15th day of English Calendar month between 11:00 am to 2:00 pm:”
Counsel
submitted that the trial has already commenced. The petitioner has so
far fulfilled all conditions of bail order. Substantial time has
passed.
Considering
the above aspects of the matter condition No.2(4) is deleted. Rest of
the conditions remain unchanged. Disposed of accordingly.
Direct
service permitted.
(Akil
Kureshi, J. )
sudhir
Top