Gujarat High Court High Court

Mo vs State on 7 July, 2011

Gujarat High Court
Mo vs State on 7 July, 2011
Author: D.H.Waghela, Honourable Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8473/2011	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8473 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 3318 of 2010
 

In
CRIMINAL APPEAL No. 148 of 2010
 

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

 

MO.
ZAHIR MO. IQBAL SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA SAIYAD for Applicant : 1, 
MR KJ PANCHAL  SPECIAL APP with MR JM
PANCHAL  for Respondent :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

1. Rule.

Learned Special A.P.P. waives service. The petitioner has sought
permission to leave the State of Gujarat only for one week for the
purpose of attending marriage of his youngest brother. Invitation
card for the marriage to be held on 30.6.2011 is annexed to the
petition. Even as it is rightly pointed out by learned A.P.P. that
the petitioner ought to have made the application earlier for the
purpose of verification of the averments made in the petition, the
application is required to be considered today in view of the date of
the marriage already fixed. Learned counsel Mr.Saiyad has pointed
out that he had drafted the application on 20.6.2011 and filed it on
23.6.2011, but due to requirement of constitution of this bench
specially for the purpose
of hearing this matter, he could not immediately press the
application for urgent orders.

2. Having
regard to the facts and circumstances of the case, the application is
partly allowed and Rule is made absolute with the declaration that
the petitioner is permitted to go out of Gujarat for the period from
today till 02.07.2011. Direct service today.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(
M.D.Shah, J.)

(KMG
Thilake)

   

Top