Gujarat High Court High Court

Jagdishbhai vs State on 30 June, 2008

Gujarat High Court
Jagdishbhai vs State on 30 June, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7566/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7566 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 2151 of 2008
 

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

 

JAGDISHBHAI
MULJIBHAI SATODIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Applicant(s) : 1, 
MR
PD BHATE Ld. APP for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/06/2008 

 

 
 
ORAL
ORDER

1. Rule.

Mr PD Bhate learned APP waives service of rule on behalf of
respondent-State.

2. The
applicant has filed this application for modification of condition
no. (d) imposed by this Court while releasing him on regular bail
vide order dated 26.3.2008 in Criminal Misc. Application No. 2151 of
2008.

3. The
condition (d) imposed upon the applicant by this Court reads as
under:

?S(d)not
enter into the revenue limits of entire District Rajkot without prior
permission of this Court, but for attending the Court in connection
with this case, he will be free to enter the limits for a period to
the extent necessary and will leave the limits soon after the case is
adjourned.??

4. Considering
the facts and circumstances of the case, condition no. (d) is
modified to the extent that; the applicant is permitted to enter into
the revenue limits of entire District Rajkot for a period of two
months from today, on condition that, during the said period, he
shall mark his presence before the nearest police station, where he
is going to reside, once in a week, that is, on every Monday any
time between 11.00am to 5.00pm., instead of Porbandar Police Station,
as ordered by this Court. Other conditions remain unaltered.

5. Rule
is made absolute to the above extent only. D.S. Permitted.

(Z.K.

SAIYED, J.)

mandora/

   

Top