Gujarat High Court High Court

Gatorbhai vs State on 21 October, 2010

Gujarat High Court
Gatorbhai vs State on 21 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11142/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11142 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 5828 of 2008
 

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

GATORBHAI
NATHABHAI DABHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

====================================== 
Appearance
: 
MS MEENA VYAS for Applicant(s)
: 1, 
MS MANISHA L SHAH APP for Respondent(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH 
			
			 

H.SHUKLA
		
	

 

Date
: 21/10/2010  
 
ORAL ORDER

The
present application has been filed by the applicant for modification
and/or deletion of conditions no.3(d) and 3(g) imposed upon him
while releasing the applicant on bail vide order passed by this
Court (Coram:D.N.Patel, J.) in Criminal Miscellaneous Application
No.5828 of 2008 dated 04.07.2008.

Conditions
no.3(d) and 3(g) read as under:

“3(d).

shall mark their presence before Gandhinagar Sector 7 Police
Station on every first day of English Calender month between 9.00
a.m. to 2.00 p.m.;

3(g)
not enter into the revenue limit of Ahmedabad District without
prior permission of this Court, but for attending the Court in
connection with this case, they will be free to enter the limits
for a period to the extent necessary and will leave the limits
thereafter soon after the case is adjourned;”

Having
heard learned advocate Ms.Meena Vyas for the applicant and learned
APP Ms.Shah and considering the grounds stated in the application,
present application deserves to be allowed. Condition No.3(g) shall
stand deleted whereas condition No.3(d) shall stand modified to the
extent that applicant shall mark presence before Barwala Police
Station once in a month between 11.00 AM and 2.00 PM and shall also
give his full address of residence.

Rule
is made absolute to the aforesaid extent. Direct Service is
permitted.

(RAJESH
H. SHUKLA, J.)

Amit

   

Top