Gujarat High Court High Court

Tapubha vs State on 30 July, 2008

Gujarat High Court
Tapubha vs State on 30 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9835/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9835 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 6800 of 2006
 

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

 

TAPUBHA
RAVAJI JADEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN K PANDYA for
Applicant(s) : 1, 
MR.HL JANI APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 30/07/2008 

 

 
 
ORAL
ORDER

1. RULE.

Mr.H.L. Jani, learned A.P.P. wavies service of Rule on behalf of the
respondent-State. In the facts and circumstances of the case, this
application is taken up for hearing today.

2. This
is an application preferred by the petitioner with a prayer to modify
the conditions imposed by this Court vide order dated 01.07.2006 in
Criminal Misc. Application No.6800 of 2006.

3. Having
heard learned counsel of both the sides, the conditions No.5(a) is
modified as under:-

?S5(a). The
petitioner is permitted to enter Patan district. Learned advocate
Mr.Pandya states that the petitioner shall mark his presence before
the concerned police station at Radhanpur once in a month in the
first week of every month between 11:00 a.m. and 5:00 p.m. till the
commencement of the trial.??

4. In
view of the modification of condition No.5(a) condition Nos.5(b) and

(d) are deleted.

5. With
these observations, the present application stands disposed of. Rule
is discharged.

(H.B.ANTANI,
J.)

Hitesh

   

Top