Gujarat High Court High Court

Dharmesh vs State on 19 February, 2010

Gujarat High Court
Dharmesh vs State on 19 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1430/2010	 1/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1430 of 2010
 

 


 

 


 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE AKIL KURESHI
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

 

DHARMESH
HARSHADBHAI SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Applicant(s) : 1, 
MR RC KODEKAR, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 19/02/2010 

 

ORAL
JUDGMENT

Petitioner
requests for release of his passport temporarily to visit Bangkok
for business purpose. The court below refused such permission.
Hence he has filed this petition. During the pendency of the
petition, the period for which the request for passport was made has
already started. Counsel for the petitioner therefore submitted that
the passport be released for a period of two weeks between 10th
March and 24th March 2010.

Having
heard the learned advocates for the parties, I find that the brother
of the petitioner who is also involved in some offence has also been
given such liberty. The petitioner has other family members and
business interests as well as properties in India, as stated by the
counsel.

Under
the circumstances, passport of the petitioner shall be released for
a limited period for traveling to Bangkok between 10th
March and 24th March 2010 on the following conditions:

He
shall execute bond and shall give bank guarantee of Rs.1 lac
(Rupees one lac) to the court below;

he
shall use his passport only for traveling to Bangkok between 10th
March and 24th March 2010;

he
shall give full itinerary of the tour before the court below;

he
shall surrender the passport immediately upon return;

that
this order does not mean that other travel requirements under law
are waived.

The
petition is disposed of in above terms. Rule is made absolute
accordingly.

Direct
service.

(Akil
Kureshi, J.)

(vjn)

   

Top