Gujarat High Court High Court

Kanubhai vs State on 13 April, 2011

Gujarat High Court
Kanubhai vs State on 13 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4434/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4434 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 10930 of 2007
 

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

 

KANUBHAI
KACHARAJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASIM PANDYA for HL PATEL ADVOCATES
for
Applicant(s) : 1, 
MR AJ DESAI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/04/2011 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

Learned
advocate for the applicant submits that the applicant has abide by
all the conditions imposed vide order dated 28.09.2007 while
enlarging him on bail, however, meanwhile, male members of the
family, viz., father and brother, have expired and no male member is
there to look after the family, therefore, presence of the applicant
is necessary in the revenue limit of Ahmedabad District. Even,
complainant is also transferred from District limit of Ahmedabad
City.

Considering
overall facts and circumstances, I am inclined to consider the case
of applicant and hereby ordered to delete the condition mentioned at
Para 4 (g) of order dated 28.09.2007 passed in Criminal Misc.
Application No.13930 of 2007.

Accordingly,
application is disposed of. Rule is made absolute to that extent.

Direct
service is permitted.

[ANANT
S. DAVE, J.]

#Dave

   

Top