Gujarat High Court High Court

Manharsinh vs State on 15 February, 2011

Gujarat High Court
Manharsinh vs State on 15 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1823/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1823 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 2261 of
2008 
=========================================================

 

MANHARSINH
JIVUBHA VALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KANDRAP H DHOLKIA for
Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) : 1,MS. DIMPLE L.
JOSHI for Applicant(s) : 1, 
MR DC SEJPAL, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/02/2011 

 

ORAL
ORDER

Rule.

Learned APP Shri Sejpal waives service of rule.

Petitioner
original accused seeks deletion of condition No.3(d) of the bail
order dated 22.2.08 which reads as follows:

“[d]shall
mark his presence before Jamnagar city B division Police Station
on every first day of English Calender month between 9.00 a.m. to
2.00 p.m.”

Considering
the submissions made and the passage of time and also the fact that
trial has commenced, the said condition is deleted. Rule is made
absolute accordingly.

Direct
service.

(Akil
Kureshi, J.)

(vjn)

   

Top