Gujarat High Court Case Information System
Print
CR.MA/9895/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9895 of 2011
In
CRIMINAL
MISC.APPLICATION No. 768 of 2010
=========================================
KANUBHAI
BHIKHABHAI RABARI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR ASHISH M DAGLI for
Applicant(s) : 1 - 3.
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/07/2011
ORAL
ORDER
Rule.
Learned APP, waives service of rule on behalf of respondent-State.
This
application is preferred by the applicants seeking modification of
conditions No. (d) and (e) of order dated 25.2.2010 in Criminal Misc.
Application No.768 of 2010 on the ground that the conditions are
operating against the business interest of the applicants. It is
further submitted that the applicants remained present as and when
their presence will be necessary before the concerned Court and,
therefore, it is prayed that the conditions as above to be deleted.
Having
heard learned advocates for the parties, considering overall facts
and what is stated in this application for modification, I am
inclined to grant the prayer by deleting conditions No.(d) and (e) of
the order dated 25.2.2010 in Criminal Misc. Application No.768 of
2010 with a direction that as and when presence of the applicants are
necessary during trial before the Sessions Court they shall remain
present unless exempted by the Court.
With
the above, this application is allowed. Rule is made absolute.
[ANANT
S. DAVE, J.]
//smita//
Top