Gujarat High Court High Court

Prafulbhai vs State on 22 March, 2011

Gujarat High Court
Prafulbhai vs State on 22 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2566/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2566 of 2011
 

In
CRIMINAL MISC.APPLICATION No. 15593 of 2010
 

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


 

PRAFULBHAI
ISHWARBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
AY KOGJE for Applicant(s) : 1, 
MR AJ DESAI APP for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/03/2011 

 

ORAL
ORDER

Learned
advocate for the applicant does not press this application, at this
stage.

Permission,
as prayed for, is granted.

It
is open for the applicant to approach the concerned competent court
for getting his passport back temporarily to travel abroad to attend
Board Meeting as a Consultant and in such eventuality, by verifying
the facts and circumstances of the case, the Court concerned shall
pass appropriate order in accordance with law.

With
the aforesaid, this application stands disposed of.

[Anant
S. Dave, J.]

*pvv

   

Top