Gujarat High Court Case Information System
Print
CR.MA/9979/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9979 of 2008
In
CRIMINAL
MISC.APPLICATION No. 1955 of 2002
=========================================================
NATWARLAL
BADARMAL SHETH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NIKHIL S KARIEL for
Applicant(s) : 1,
MS.ML SHAH APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 31/07/2008
ORAL
ORDER
1. Heard
learned advocate Mr.Nikhil S. Kariel for the petitioner and learned
A.P.P. Ms.M.L. Shah.
2. Considering
the submissions made by learned counsel of both the sides, as the
petitioner wants to go to Palanpur with a view to participate in a
religious programme, he has sought deletion/modification of condition
No.2(d) of the order dated 08.04.2002 passed in Criminal Misc.
Application No.1955 of 2002.
3. In
view of the aforesaid submission, condition No.2(d) is kept in
abeyance for a period of four months i.e. upto 01.12.2008. The
matter be kept for further orders thereafter. Direct service is
permitted.
(H.B.
Antani, J.)
Hitesh
Top