Gujarat High Court High Court

Dineshbhai vs State on 9 May, 2011

Gujarat High Court
Dineshbhai vs State on 9 May, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6380/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6380 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 15291 of 2010
 

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

DINESHBHAI
KARAMSINH JALPARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance :
 

Mr.
P.M. Thakkar, Senior Advocate with Mr.H.N. Joshi for M/S
THAKKAR ASSOC. for
Applicant
 

Mr.
K.P. Raval,APP for Respondent(s) : 1, 
MR YN RAVANI for
Respondent(s) : 2, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 09/05/2011 

 

 
 
ORAL
ORDER

Rule.

Service is waived.

This
application is filed by the applicant for deletion/modification of
condition No.8(d) ‘not leave the State of Gujarat
without prior permission of the Sessions Judge concerned’ of
the order dated 29.12.2010 passed by this Court in Criminal Misc.
Application No.15291 of 2010 on the ground that the applicant has to
travel various places and has to frequently visit different States
and Cities for the purpose of his business and at times it is
difficult and inconvenient for him to avail permission of the Special
Court [CBI Court] Ahmedabad, and, therefore, condition No.8(d) may be
deleted/modified since adequate safe-guard is contained in other
conditions of the order dated 29.12.2010.

I
have heard Mr. A.P. Ravani, learned counsel for the CBI.

Considering
the overall facts and circumstances of the case and the grounds
stated in paragraph 5 of the application about requirement of the
applicant to frequently travel in different States and Cities for
business purpose, I deem it just and proper to modify condition
No.8(d) to the effect that “the applicant is directed to
inform the Sessions Court and/or CBI Court only when he is to travel
out of the country”.

Other
conditions of the order dated 29.12.2010 shall remain as they are.

Rule
is made absolute to the aforesaid extent.

D.S.

Permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top