Gujarat High Court Case Information System
Print
CR.MA/5677/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5677 of 2009
In
CRIMINAL
APPEAL No. 113 of 2001
=========================================================
DHIRAJLAL
CHIMANLAL VYAS - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
PJ DAVAWALA for
Applicant(s) : 1,
MR RC KODEKAR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/05/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Rule.
Learned APP Mr. Kodekar, waives service of Rule on behalf of the
respondent State.
By
way of this application the applicant, original respondent No.1
accused, has applied for leaving the country for 2 months to meet his
daughter at Singapore. However, in view of pendency of above Appeal,
the Passport Authority is not issuing Passport to the applicant.
We
have considered the case of the applicant. We are of the opinion that
the Passport Authority may issue Passport in the name of Applicant in
order to enable him to go abroad to meet his daughter. The respondent
Passport Authority is directed to issue the passport of the
applicant. However, on return from abroad, the applicant shall
deposit the Passport with the District & Sessions Court, Rajkot.
In
future if the applicant wishes to go abroad he may apply to the
Sessions Court for releasing his passport and the Sessions Court will
consider the same on such conditions as it may think proper.
Application
is allowed accordingly. Rule made absolute to the aforesaid extent.
(K.S.JHAVERI,J.)
(Z.K.SAIYED,
J.)
sas
Top