Gujarat High Court Case Information System
Print
CR.MA/2429/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2429 of 2011
In
CRIMINAL
MISC.APPLICATION No. 11650 of
2009
=========================================================
SAIFUDDIN
AKBARBHAI PANWALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
IMRAN H PATHAN for
Applicant(s) : 1,
MR AJ DESAI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/02/2011
ORAL ORDER
1. Rule.
Mr.A.J.Desai, learned APP waives service of rule on behalf of the
State.
2. The
petitioner, who was granted bail by an order dated 27.10.2009 on
certain conditions, seeks deletion of condition Nos.4 and 5 of the
aforesaid order, which reads as under :-
4. mark his presence
before the Godhra Town Police Station on every 1st and
15th day of English Calender month between 11:00 am to
2:00 pm;
5. not leave the Panchmahal
District without prior permission of the Sessions Judge concerned
till completion of the trial;
3. In
view of passage of time and the fact that the petitioner has complied
with all the conditions so far, as stated by the counsel for the
petitioner, the aforesaid conditions are deleted. Rule is made
absolute to the aforesaid extent. Direct service is permitted.
[Akil
Kureshi, J.]
mrpandya
Top