Gujarat High Court High Court

Dipak vs State on 30 September, 2011

Gujarat High Court
Dipak vs State on 30 September, 2011
Author: Akil Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13641/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13641 of 2011
 

In


 

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 : 
MRNASIRSAIYED
for Applicant(s) : 1, 
MR
P K JANI, PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 30/09/2011 

 

 
ORAL
ORDER

Rule
returnable on 14.10.2011. Learned Public Prosecutor waives
service. Counsel for the applicant submitted that the applicant has
to join as a Trainee in ICICI Bank. Applicant has produced letters
of appointment and other related documents. On the basis of such
documents, applicant seeks deletion of following condition contained
in order dated 24.12.2010 passed in Criminal Misc. Application No.
15318 of 2010, which reads as under:

“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.”

It
would be open for the respondent to verify the documents produced by
the applicant on record. However, till the returnable date, the
applicant would be allow to leave the State of Gujarat. Direct
service is permitted.

[AKIL
KURESHI, J.]

JYOTI

   

Top