Gujarat High Court High Court

Krushnakant vs State on 25 July, 2011

Gujarat High Court
Krushnakant vs State on 25 July, 2011
Author: A.L.Dave, Honourable Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10276/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10276 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 14642 of 2005
 

In


 

CRIMINAL
APPEAL No. 773 of 2005
 

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

 

KRUSHNAKANT
@ KANUBHAI BALDEVBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ABHAYKUMAR P SHAH for
Applicant(s) : 1,MR R.K.MANSURI for Applicant(s) : 1, 
MR KL PANDYA
 ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

1 This
is an application preferred by the applicant for suspension of
Condition 8(d) imposed by this Court while releasing him on bail,
pending final hearing of Criminal Appeal No.773 of 2005, by order
dated 21.12.2005 passed in Criminal Misc. Application No. 14642 of
2005.

2 The
ground for suspension of the Condition 8(d) for two months is to go
out of Gujarat for religious pilgrimage at Haridwar, Vaishnavdevi
and other nearby religious places.

3 Heard
learned Advocate Mr. R.K. Mansuri for the applicant and learned APP
Mr. Pandya for the State.

4 Looking
to the contents of the application, Condition 8(d) imposed by this
Court while releasing him on bail, pending final hearing of Criminal
Appeal No. 773 of 2005, by order dated 21.12.2005 in Criminal Misc.
Application No. 14642 of 2005, is suspended upto 30.9.2011 from
today, on condition that the applicant shall give his detailed
itinerary to the concerned police station as well as trial court and
report to the police on or before 30.9.2011. Rule is made absolute
accordingly. DS is permitted.

(A.L.

DAVE, J.)

(BANKIM.N.MEHTA,
J.)

[Patel]

   

Top