Gujarat High Court High Court

Shamra vs State on 3 October, 2011

Gujarat High Court
Shamra vs State on 3 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13760/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13760 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 8416 of 2010
 

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

 

SHAMRA
DHANRAJBHAI SEDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
SVRAJUASSOCIATES
for
Applicant(s) : 1, 
MS CHETNA SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 03/10/2011  
 
ORAL ORDER

By
way of present application, the applicant seeks deletion of
condition No.4(i) of the order dated 28.7.2010 passed in Criminal
Miscellaneous Application No.8416 of 2010. Condition No.4(i) reads
as under:

“[i]
shall not enter the territory of Mundra Police Station and shall
mark his presence at Bhuj City Police Station on 15th
day of every english calender month till the trial against him is
completed. However, the applicant is permitted to appear before
Mundra Court on the date of trial and on that day he shall report to
the Police Station of Mundra.”

Heard
Mr.S.V.Raju, learned counsel for the applicant and Ms.Chetna Shah,
learned Additional Public Prosecutor for respondent-State.

In
view of averments made in the application, present application is
allowed. The condition No.4(i) of the order dated 28.7.2010 passed
in Criminal Miscellaneous Application No.8416 of 2010 is hereby
deleted. Rule is made absolute to the aforesaid extent. Direct
service is permitted.

(Z.K.SAIYED, J.)

kks

   

Top