Gujarat High Court High Court

Dipak vs State on 24 December, 2010

Gujarat High Court
Dipak vs State on 24 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15318/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15318 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 14422 of 2009
 

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

 

DIPAK
@ DIPU ASHOKBHAI SANATE (DUBE) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRNASIRMSAIYED
for
Applicant(s) : 1, 
MS KRINA CALLA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/12/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP Ms. Krina Calla waives service of rule for respondent
State.

Petitioner
is the original accused. He seeks deletion of conditions no. 4 and 5
of of bail order dated 11.1.2010. Condition for marking of presence
before the police and not to leave Ahmedabad District without prior
permission of the Court contained in order dated 11.1.2010 was
modified in order dated 11.2.2010.

Considering
the submissions made and considering that the petitioner is a young
boy, such conditions are deleted, however, with a rider that he shall
not leave the State of Gujarat without prior permission of the Court.

For
the present petitioner, has stated that his grand mother who is
stationed at Madhya Pradhesh is not well. He desires to visit her. It
will be open for him to leave the State for a period of 14 days
starting from 1.1.2011.

Application
is disposed of. Rule made absolute to in above terms.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top