Gujarat High Court Case Information System
Print
CR.MA/1824/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1824 of 2011
In
CRIMINAL
MISC.APPLICATION No. 8548 of 2010
=========================================
KHALILBHAI
MAHEBUBBHAI SIPAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
GIRISH D CHAVDA for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/02/2011
ORAL
ORDER
Rule, Mr.H.L.
Jani, learned Additional Public Prosecutor, waives service of Rule
on behalf of the respondent-State.
By way of present application, the
applicant has prayed to modify the order dated 04th
August 2010 passed by this Hon’ble Court in Criminal Miscellaneous
Application No.8548 of 2010. Condition No.(F) reads as under:
“(F)-
shall not enter within the territory of Viramgam Taluka except for
the purpose of attending the Court on the date of hearing till the
trial against him is completed.”
Heard Mr.Girish D. Chavda, learned
counsel for the applicant and Mr.H.L. Jani, learned Additional
Public Prosecutor for the respondent-State.
Mr.Girish Chavda has contended
that applicant’s marriage is scheduled on 27th February
2011 and therefore, he has prayed for modification in condition
No.(F) for temporary period.
I have perused papers produced
before me as well as submission advanced by the learned counsel for
the parties. Looking to the papers, it appears that applicant’s
marriage is scheduled on 27th February 2011 and applicant
has placed on record Invitation Card on record. Looking to the
papers produced and submission advanced by the learned counsel for
the applicant, present application is allowed and Condition No.(F)
imposed in order dated 04th August 2010 passed in
Criminal Miscellaneous Application No.8548 of 2010 is hereby
temporarily modified to the extent that the applicant is allowed to
enter within the territory of
Viramgam Taluka from 22nd
February 2011 to 04th
March 2011 on the condition that the applicant shall deposit
Rs.10,000/- (Rupees Ten Thousand Only) before the trial Court. Rule
is made absolute to the aforesaid extent.
Direct
Service is permitted.
(Z.
K. Saiyed, J)
Anup
Top