Gujarat High Court High Court

Kari vs State on 28 October, 2010

Gujarat High Court
Kari vs State on 28 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13093/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13093 of
2010 
=========================================================

 

KARI
AHMEDALI HUSEINALI BATTIWALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Applicant(s) : 1, 
MR KARTIK PANDYA, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 28/10/2010 

 

ORAL
ORDER

Leave to amend PRAYER
CLAUSE.

RULE.

Mr.

Kartik Pandya, learned APP, waives service of notice of rule on
behalf of the respondent-State.

1. The learned Counsel
for the petitioner presses this petition only qua AMENDED
prayer CLAUSE-6(AA).

2. The learned Counsel
for the petitioner submitted that the petitioner desires to go
abroad, for religious purpose, for a short duration of a couple of
weeks. For the said purpose, he requires his passport released,
which is in the custody of the learned Magistrate.

3. Considering the
submissions made, the petitioner shall be GIVEN his
passport, upon his depositing a sum of Rs.25,000/-,
before the learned Magistrate, which shall be REFUNDED
to the petitioner, on his return from the abroad. The petitioner
shall REDEPOSIT his passport before the learned
Magistrate, not later than 15TH
DECEMBER, 2010.

4. Rule is made
absolute to the aforesaid extent. Direct service is permitted.

(AKIL
KURESHI, J.)

Umesh/

   

Top