Gujarat High Court High Court

Niranjanbhai vs State on 23 February, 2010

Gujarat High Court
Niranjanbhai vs State on 23 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1565/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1565 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 4578 of 2006
 

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

 

NIRANJANBHAI
MARGHABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SURESH S PATEL for
Applicant(s) : 1, 
MS KARINA CALLA ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 23/02/2010  
 
ORAL ORDER

Leave
to amend. Amendment to be carried out forthwith.

Heard
the learned advocates of both the sides.

Considering
the averments made in the application, the passport of the applicant
bearing No.A8927548 which is lying before the trial court is
directed to be returned to the applicant for a period of three
months on depositing an amount of Rs.50,000/- before the trial
Court.

The
applicant shall redeposit his passport on his return from U.S.A. and
amount shall also be refunded to him.

With
the above observation and direction, the present application is
partly allowed. Rule is made absolute to the extent indicated
hereinabove.

(H.B.ANTANI,
J.)

Amit/-

   

Top