Gujarat High Court Case Information System
Print
CR.MA/14602/2011 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14602 of 2011
=========================================================
KIRANKUMAR
@ KIRTIKUMAR CHANDULAL SEVAK & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1 - 2.
MR. H.L.
JANI, LEARNED APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 17/10/2011
ORAL
ORDER
1. RULE.
Learned A.P.P. Mr. H.L. Jani, waives service of notice of Rule for
Respondent No.1-State of Gujarat.
2. The
present petition has been filed by the applicants, who are the
accused in Sessions Case No. 16 of 2001 before the Sessions Court,
Junagadh, and they have prayed for cancellation of non-bailable
warrant issued in the said matter.
3. It
is also stated that while passing the order in favour of Chandulal
Maganlal Shevak, who is the father of the applicant No.1, by
inadvertence the names of present applicants have not been mentioned
in the petition and therefore, the same or similar order may be
passed.
4. Heard
Party-in-person Mr. Kiran Kumar @ Kritikumar Chandulal Sevak and Ms.
Premilaben, who are present in the Court and learned APP Mr. Jani,
appearing for the State of Gujarat.
5. In
view of the detailed order passed earlier i.e. on 21.9.2011 in the
case of Chandulal Maganlal Sevak(father), the present petition
deserves to be allowed and non-bailable warrant which is issued is
ordered to be cancelled subject to the same terms and conditions i.e.
filing of the undertaking that they will co-operate and remain
present for attending the trial of aforesaid Sessions Case No. 16 of
2001.
6. Accordingly,
the present petition stands allowed. Non-bailable warrant issued on
13.9.2011 by the 5th (Ad-hoc) Additional Sessions Judge,
Veraval Camp Una is hereby cancelled and the same is converted into
bailable warrant.
Rule
is made absolute.
(RAJESH
H. SHUKLA,J.)
pawan
Top