Gujarat High Court Case Information System
Print
CR.MA/6392/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6392 of 2008
IN
CRIMINAL
APPEAL No. 1888 of 2005
===============================================
MEHULKUMAR
VISHNUBHAI BAROT.
Versus
STATE
OF GUJARAT.
===============================================
Appearance :
MR
RJ GOSWAMI with MR SS SAIYED for the Applicant.
MR KT DAVE, APP,
for the Opponent.
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE A. L. DAVE
and
HONOURABLE
MR. JUSTICE J.C.UPADHYAYA
Date
: 01/07/2008
ORAL
ORDER
1. The
applicant has applied, by this application, for deletion/modification
of condition 4(b) imposed by this Court by order dated 1st
May, 2006, passed in Criminal Misc. Application No.4539 of 2006 in
Criminal Appeal No.1888 of 2005, which required the applicant not to
leave State of Gujarat without prior permission of this Court.
2. The
above relief is sought on the ground that the applicant has got a job
with M/s Newstoday Private Limited, Television Division, and is
required to work at Ramoji Film City, Hyderabad. In support of the
application, the applicant has produced requisite documents. We are
also shown a xerox copy of the Articles of Agreement entered into
between the employer and the applicant. We are, therefore, inclined
to entertain this application, but we also propose to add some other
condition.
3. Condition
4(b) imposed by this Court by order dated 1st May, 2006,
passed in Criminal Misc. Application No.4539 of 2006 in Criminal
Appeal No.1888 of 2005 stands deleted, but a further condition is
imposed on the applicant not to leave India without prior permission
of this Court and to surrender his passport, if any, to the Registry
of this Court within a period of one week from today. Rule is made
absolute accordingly.
4. Direct
service is permitted.
[
A. L. DAVE, J. ]
[ J. C. UPADHYAYA J. ]
gt
Top