Gujarat High Court High Court

Dasrathbhai vs State on 11 March, 2010

Gujarat High Court
Dasrathbhai vs State on 11 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1824/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1824 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 84 of 2006
 

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


 

DASRATHBHAI
BHOLIDAS PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=============================================
 
Appearance : 
MR
YS LAKHANI Senior Advocate with MR PRAVIN GONDALIYA for Applicant(s)
: 1, 
MR SHIVANG J SHUKLA APP for Respondent(s) :
1, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/03/2010 

 

ORAL
ORDER

Rule.

Learned APP waives service of notice of rule on behalf of the
respondent State.

2. The
applicant seeks relaxation of Conditions (d), (e) & (f) imposed
by this Court while admitting the applicant to bail vide order dated
18.01.2006 in Criminal Misc. Application No.84/2006, on the ground
that he is required to go abroad along with his daughter for her
further medical check up, who is undergoing treatment pursuant to a
serious accident, which she met on 23.11.2008.

3. Heard
learned Senior Advocate Mr.Lakhani appearing for learned Advocate
Mr.Gondaliya for the petitioner, and learned APP for the State.
Earlier also vide order dated 15.05.2009 passed in Criminal Misc.
Application No.5183 of 2009, this Court relaxed conditions (d), (e) &

(f) of the order dated 18.01.2006.

4. In
the facts and circumstances of the case, the application deserves to
be allowed and the same is allowed. Conditions (d), (e) & (f)
imposed by this Court vide order dated 18.01.2006 passed in Criminal
Misc. Application No.84/2006, would stand relaxed upto the end of
August, 2010.

5. The
Passport shall be returned to the petitioner on his making an
application and following the procedure forthwith. The petitioner
shall redeposit the Passport latest by 31st August, 2010
and thereafter the conditions would continue to operate. Rule is made
absolute accordingly. D.S. Permitted.

(ANANT S. DAVE, J.)

*pvv

   

Top