Gujarat High Court High Court

Narsinhji vs State on 10 December, 2010

Gujarat High Court
Narsinhji vs State on 10 December, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13726/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13726 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 2575 of 2010
 

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

 

NARSINHJI
BABUJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR NANAVATI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 10/12/2010 

 

ORAL
ORDER

Rule.

Mr. H.L. Jani, learned APP waives service of Rule on behalf of the
opponent.

Having
regard to the facts and circumstances of the case, the application is
taken up for hearing today.

This
application is preferred for modification of order dated 1.4.2010
passed in Criminal Misc. Application No. 2575 of 2010.

Learned
advocate for the applicant submitted that initially, condition was
imposed by this Court on the applicant not to enter village Goraj
during the pendency of the trial. Learned advocate submitted that no
untoward incident has taken place in village and other accused of the
cross complaint facing charge under Sections 147, 148, 149, 302, 323,
324 and 506[2] of IPC are already residing in village Goraj.
Therefore, condition imposed by this Court upon the applicant not to
enter Goraj during pendency of the trial requires to be deleted.

Mr.

H.L. Jani, learned APP appearing for the opponent State while
opposing the application submitted that the applicant is a headstrong
person and considering the detailed report submitted by the Police
Inspector, Sanand Police Station, no lenient view be taken in the
matter and the condition imposed by this Court may not be deleted.

Considering
the rival submissions and on perusal averments of the application as
well as the report submitted by the learned APP, I am of the view
that since other accused, who are facing the charge of Sections 147,
148, 149, 302, 323, 324 and 506[2] of IPC are also permitted to enter
the village Goraj, the applicant also deserves to be given similar
treatment as no untoward incident has taken place as on today.

In
view of the above, prayer as set out in the application is granted
and condition no. 6[f] imposed vide order dated 1.4.2010 passed in
Criminal Misc. Application No. 2575 of 2010 not to enter village
Goraj is hereby deleted.

With
this observations, the application is allowed to the extent indicated
herein above. Rule is made absolute.

Direct
service is permitted.

[H.B.

ANTANI, J.]

pirzada/-

   

Top