Gujarat High Court Case Information System
Print
SCR.A/1782/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1782 of 2010
=========================================================
PARANTAP
CHIMANBHAI JOSHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 21/09/2010
ORAL
ORDER
Rule.
Learned APP Mr. Pandya waives service of rule on behalf of
respondent State.
Petitioner
is one of the accused in Criminal case bearing C.R. No.I-75/2009
filed before Bodeli police station. He is released on bail in
connection with said complaint. Conditions of bail include those of
not leaving Gujarat State without permission of the Court and for
surrendering the passport if he has any. The petitioner wishes to
travel abroad (African Country) in connection with his business
activities. He applied for the same before the learned learned
Sessions Judge, who however, rejected the request by order dated
9.9.2010.
Counsel
for the petitioner pointed out that previously also petitioner was
required to travel abroad for which this Court had granted liberty
for four months. Petitioner had accordingly left the Country and
returned within the time permitted.
Under
the circumstances, the facts being similar as in previous
circumstances, petitioner is permitted to travel abroad for a period
of four months for which purpose the condition of bail of not
leaving the State is relaxed for a limited period. Petitioner’s
passport will be returned to him. This liberty is subject to
following conditions :
i) Before
travelling, the petitioner shall give full itinerary of his proposed
tour.
ii) Petitioner
shall give details of his address where he is likely to reside while
in such tour.
iii) Petitioner
shall return within the time permitted.
iv) Petitioner
shall surrender his passport as soon as he returns to India.
v) Petitioner
shall furnish bond of Rs. 5,00,000/- (Rupees five lakhs) before the
Courts below which may be encashed if he does not return within the
time permitted.
With
above directions, petition is disposed of. Rule made absolute to the
above extent.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top