Gujarat High Court Case Information System
Print
CR.MA/5652/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5652 of 2011
In
CRIMINAL
APPEAL No. 1581 of 2008
=========================================================
NARESHKUMAR
NARSINHBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ATIT D THAKORE for
Applicant(s) : 1,
Mr.KARTIK PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
Mr.V.D. PARGHI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 10/05/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
Rule
was issued on 3rd May 2011 returnable on 9th May 2011. In response to
service of rule, learned advocate Mr.V.D. Parghi appears for
respondent no.2-Regional Passport Officer. The learned advocate for
respondent no.2 states if the applicant
is asked to file a fresh application for issuance of passport, the
same will be considered by the authorities in accordance with law,
during the pendency of this application.
2. The
applicant is directed to file a fresh application within a week
hereafter and the authorities shall decide the same in accordance
with law within three weeks thereafter. Adjourned to 13th
June 2011. Direct service is permitted today.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top