Gujarat High Court
====================================== vs Ms Archana Raval on 18 June, 2008
Gujarat High Court Case Information System
Print
CR.RA/417/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 417 of 2008
======================================
DIVYESH
HARIHAR JOSHI
Versus
STATE
OF GUJARAT
======================================
Appearance
:
PARTY-IN-PERSON for
Applicant(s) : 1,
Ms Archana Raval, APP for the Respondent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
Date
: 18/06/2008
ORAL
ORDER
The
trial is at the fag end. That being the position, it would be
inappropriate if any condition like to keep a restraint on the
petitioner that he would not be in a position to leave Gujarat
because his bail conditions put an embargo on it. The trial Court
shall consider relaxing them forthwith.
With
the aforesaid observations, petition is disposed of.
Direct
Service is permitted.
(Bhagwati
Prasad, J.)
*mohd
Top