Gujarat High Court Case Information System
Print
CR.MA/15126/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15126 of 2011
======================================
MANISHBHAI
RAMABHAI DESAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance
:
MR
SAAD AIJAZ KHAN for Applicant(s) : 1,
MS CM SHAH ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/11/2011
ORAL
ORDER
1. Rule.
Learned APP Ms. Shah waives service of Rule on behalf of the
respondent – State.
2. This
is an application preferred by the applicant under Section 439(1)(b)
of the Code of Criminal Procedure, for modification of the condition
No.6(f) imposed by this Court vide order dated 21.9.2011 passed in
Criminal Misc. Application No.12520 of 2011.
3. Learned
advocate Mr. Khan for the applicant submitted that this Court has
enlarged the applicant on regular bail, by order dated 21.9.2011
passed in Criminal Misc. Application No.12520 of 2011, wherein the
condition No.6(f) imposed upon the applicant regarding not to enter
into limits of Sola High Court Police Station and Ghatlodiya Police
Station. He also submitted that the applicant is engaged in channel
business. Therefore, he has to suffer his business loss due to not
entering into the areas aforesaid. He submitted that considering the
circumstances of the applicant, the condition aforesaid may be
deleted.
4. Heard
learned APP for the State.
5. I
have perused the application along with papers. Considering the facts
and circumstances narrated in the application, I am of the view that
the condition No.6(f) imposed by this Court in Criminal Misc.
Application No.12520 of 2011 is deleted. Rule is made absolute.
(Z.K.SAIYED,J.)
ynvyas
Top