2013 INSC 0734 Central Bureau of Investigation v. Amit Bhai Anil Chandra Shah & Another (Supreme Court Of India) HON'BLE CHIEF JUSTICE MR. P. SATHASIVAM HON'BLE MR. JUSTICE RANJANA P. DESAI Criminal Misc. Petition No. 16266 Of 2013 In Criminal Appeal No. 1503 Of 2012 | 12-08-2013 Heard both sides. The petitioner-Respondent 1 herein has filed the criminal miscellaneous petition to modify the order dated 27-9-2012, passed by this Court in CBI v. Amitbhai Anil Chandra Shah (2012) 10 SCC 545 : (2013) 1 SCC (Cri) 1048, by deleting the condition incorporated therein, which requires the petitioner to mark his presence on every alternate Saturday of every month before the Central Bureau of Investigation. In support of the above petition for modification, the petitioner has stated that all along he has been complying with the said conditions and it is also stated that the criminal case has been transferred to Mumbai. It is also brought to our notice that the case has been committed to the Sessions Court. In addition to the same, the petitioner has informed that now he has been elected as a member of the Gujarat Legislative Assembly and has also been appointed as the General Secretary of Bhartiya Janata Party. Taking note of the materials placed on record and in the absence of any complaint made on behalf of CBI that after the order dated 27-9-2012 ((2012) 10 SCC 545 : (2013) 1 SCC (Cri) 1048), no untoward incident occurred at his instance, we are inclined to modify the said order. Accordingly, the condition in the order dated 27-9-2012 ((2012) 10 SCC 545 : (2013) 1 SCC (Cri) 1048), in para 30 of the order is modified. The other conditions shall stand. 1 SpotLaw The criminal miscellaneous petition is disposed of. 2 SpotLaw