Gujarat High Court Case Information System
Print
CR.MA/7846/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7846 of 2010
In
CRIMINAL
MISC.APPLICATION No. 13551 of 2009
=========================================================
SURENDRA
DEJOO SHETTY - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AD SHAH for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 19/07/2010
ORAL
ORDER
Though
it may be possible to hear the main matter finally shortly, some
interim arrangement is required to be made. Counsel for the applicant
submitted that passport which is in the custody of the Sessions Court
concerned is expiring on 30th July 2010 and for renewing
the passport, the same is necessary to be released. He further
submitted that the passport be released for the said purpose pending
main proceeding on suitable conditions.
In
the result, the concerned Sessions Court shall release the passport
of the petitioner to enable him to apply for renewal of the passport,
however, on conditions that;
(1) In
the event, fresh passport, if issued by the passport authority,
shall be immediately surrender to the Sessions Court, and;
(2) the
petitioner shall not travel abroad without previous permission of
the Court.
The
application is disposed of in above terms.
Main
matter is adjourned to 16th August 2010.
Direct
service is permitted.
( Akil
Kureshi, J. )
kailash
Top