Gujarat High Court Case Information System
Print
CR.MA/14244/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14244 of 2010
In
CRIMINAL
MISC.APPLICATION No. 1830 of 2010
In
CRIMINAL MISC.APPLICATION No. 5901 of 2003
=========================================================
GULAMABBAS
MOHMEDHUSEIN MOMIN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
MRUGEN K PUROHIT for
Applicant(s) : 1,
MR MR MENGDEY, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 21/01/2011
ORAL
ORDER
Rule.
Mr.Mengdey, learned APP waives notice of Rule for the respondent
State.
The
present application is for seeking direction to the competent court
to return the original passport, since the applicant is desirous to
renew his passport.
Considering
the facts and circumstances and more particularly the similar order
passed by this Court dated 23.04.2010 in Criminal Misc. Application
No.1828/10, it appears that if the passport is handed over for the
purpose of renewal with the direction that the renewed passport
shall be forwarded directly to the Court concerned, it will take
care of the situation.
Hence,
the concerned criminal court is directed to hand over the passport
to the applicant for the purpose of renewal. As soon as the
passport is renewed, the concerned passport officer shall directly
forward the old passport to JMFC, Dholka and shall not hand over the
same to the applicant. Upon the receipt of the old as well as
renewed passport, the same shall be kept in the possession of the
concerned Court. Registry shall forward a copy of this order to the
Regional Passport Officer, Ahmedabad.
Application
allowed to the aforesaid extent. Rule made absolute accordingly.
Direct service.
(JAYANT
PATEL, J.)
*bjoy
Top