Gujarat High Court High Court

Sureshbhai vs State on 17 November, 2011

Gujarat High Court
Sureshbhai vs State on 17 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2455/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2455 of 2011
 

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

 

SURESHBHAI
PURSHOTTAMBHAI SAVALIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRMPSHAH
for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1, 
MS CHETNA
SHAH, APP PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 17/11/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate for the applicant and learned APP for the respondent

– State.

The
applicant has filed this application for deleting the conditions
imposed by learned Sessions Judge, Surat, vide order dated 28.7.2005
passed in Criminal Misc. Application No.1034 of 2005.

Learned
Advocate for the applicant does not press this application in so far
as deleting the condition No.4 – for releasing the passport of
the applicant.

So
far as condition No.2, viz. Applicant shall not leave the State of
Gujarat, without prior written permission of the Court, is concerned,
in the facts and circumstances, the same is granted.

Accordingly,
condition No.2, viz. Applicant shall not leave the State of Gujarat,
without prior written permission of the Court, imposed by the
Sessions Court, Surat, vide order dated 28.7.2005 passed in Criminal
Misc. Application No.1034 2005, is deleted.

In
view of above, this application is partly allowed. Rule is made
absolute to the aforesaid extent only.

(Z.K.SAIYED,
J.)

sas

   

Top