Gujarat High Court Case Information System
Print
CR.MA/10900/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10900 of 2008
In
CRIMINAL
MISC.APPLICATION No. 14928 of 2005
==========================================
NATVARLAL
JIVANLAL PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
==========================================
Appearance
:
MR JAGDISH
H MEHTA for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 26/08/2008
ORAL
ORDER
1. These
applications for deletion/modification of the condition No. 6(f)
imposed by the applicant, vide order dated 22nd December
2005 passed in Criminal Misc. Application No. 14928 of 2005 which
reads as under :
6(f) not
leave the limit of State of Gujarat without prior permission of the
Court; and
2. Learned
counsel appearing for the petitioner submitted that the petitioner is
retired from service and being old person has to travel for
religious work etc. and therefore the condition may be deleted.
3. I
have heard learned Additional Public Prosecutor appearing for the
State.
4 Considering
the facts and circumstances of the case up till now the petitioner
has abided by the condition imposed in the order dated 22nd
December 2005 and considering the requirement of the petitioner
being retired person who needs to travel for religious activities,
the condition 6(f) is modified to the extent that the applicant
may not leave the limit of State of Gujarat subject to the condition
that the applicant shall inform the concerned in-charge officer
about his whereabouts.
5. This
application is allowed accordingly. Direct service is permitted.
(Anant
S. Dave, J.)
mary//
Top