Gujarat High Court Case Information System Print CR.MA/8331/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 8331 of 2010 In CRIMINAL MISC.APPLICATION No. 3189 of 2010 ========================================================= HAJI AYUB KEVAR - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR SIKANDER SAIYED for Applicant(s) : 1, MR DIVYESH SEJPAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.B.ANTANI Date : 29/07/2010 ORAL ORDER
Rule.
Mr. Divyesh Sejpal, learned Additional Public Prosecutor waives
service of rule.
Heard
learned advocate for the applicant and learned Additional Public
Prosecutor at length and in great detail.
By
filing this application, the applicant has prayed to modify
conditions imposed in order dated 11.05.2010 passed in the main
matter, granting bail to the applicant.
Order
dated 11.05.2010 was passed after hearing learned advocate for the
applicant at length. The applicant himself volunteered to deposit
1/3rd amount and the remaining amount within one month of
his release on bail and the same are categorically mentioned in the
order dated 11.05.2010. The order also states that in the peculiar
facts and circumstances of the case the order is passed without
making it as a precedent. Conditions were imposed by this Court
considering the gravity and nature of the offence.
Having
heard the learned advocates appearing in the matter, this Court is of
the opinion that the conditions imposed in order dated 11.05.2010
needs no interference, more particularly so since the applicant
himself volunteered and therefore the order was passed. This
application requires to be rejected, and is accordingly rejected.
Rule
is discharged.
mathew [ H.B. ANTANI, J.] Top