Gujarat High Court High Court

Ramchandra vs State on 25 July, 2008

Gujarat High Court
Ramchandra vs State on 25 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/963320/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9633 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 8132 of 2008
 

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


 

RAMCHANDRA
DHARAMSIBHAI KAWA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MS
SUNEETA R SHUKLA for Applicant(s) : 1, 
MS
MANISHA SHAH, APP for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 25/07/2008
 

 
ORAL
ORDER

1. Ms
Suneeta Shukla, learned advocate for the petitioner submits the draft
amendment to make change in the address of the petitioner.

The
amendment as prayed for is granted. The same be carried out
forthwith.

2. In
view of the amendment, the conditions No.5(E) and (F) of the order
dated 11.07.2008 as set out in para 5 are modified as under :-

5(E) The
petitioner shall mark his presence at Bhuj Police Station on any day
of every first week of English Calender month between 9.00 AM and
2.00 PM till the trial is over.

5(F) The
petitioner shall furnish the new address of his residence to the I.O.
and also to the Court at the time of execution of the bond and shall
not change his residence without prior permission of this Court.

3. In
view of the above observations, the application stands disposed of
accordingly. D.S. is permitted.

(H.B.

Antani, J.)

mrpandya*

   

Top