Gujarat High Court Case Information System
Print
CR.MA/15061/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15061 of 2011
In
CRIMINAL
MISC.APPLICATION No. 12143 of 2011
=========================================================
NIRAV
BIPINBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
HR PRAJAPATI for
Applicant(s) : 1,
MR MG NANAVATY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/10/2011
ORAL
ORDER
RULE.
Learned APP Mr. M.G. Nanavaty waives service of notice of Rule for
the respondent – State.
Learned
Advocate for the applicant Mr. H.R. Prajapati submits that in view
of nature of his job assignment as a Tour Manager, the applicant has
to travel to various places in the country and his job as above is
the only source of livelihood for him and his family. Hence, the
other conditions imposed vide order dated 27.09.2011 passed in
Criminal Miscellaneous Application No.12143/2011 will be sufficient
to secure his presence during trial.
Considering
the above, I am inclined to delete conditions Nos.[d] and [e] of the
order dated 27.09.2011 passed in Criminal Miscellaneous Application
No.12143/2011, keeping the other conditions as they are. However,
as and when the presence of the petitioner is required by the
concerned Court, he shall remain present unless so exempted.
With
the aforesaid observation and direction, this application stands
allowed to the aforesaid extent. Rule made absolute accordingly.
Direct Service is permitted.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top