Gujarat High Court High Court

Jayesh vs State on 17 August, 2010

Gujarat High Court
Jayesh vs State on 17 August, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9254/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9254 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 2379 of 2010
 

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


 

JAYESH
TRAMBAKLAL DOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VISHWAS S DAVE for
Applicant(s) : 1, 
Mr DC Sejpal, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 17/08/2010 

 

ORAL
ORDER

1. Heard
the learned Advocate Mr Vishwas S. Dave for the applicant and learned
APP Mr D C Sejpal for the respondent-State at length.

2. Considering
the averments made in the application and as the applicant is ready
to deposit an amount of Rupees One lakh before the Sessions Court,
the passport will be given to the applicant and he is permitted to
visit China, Malaysia and Dubai and conditions No. 5 [c} and [e] of
the order dated 18.3.2010 passed by this court in Criminal Misc.
Application No.2379 of 2010 is modified accordingly. On his return
from abroad, the applicant shall surrender his passport to the lower
court. The applicant may supply the itinerary, the address and
other details of his visit to the aforesaid countries to the
Investigating Officer. The application is allowed. Rule is made
absolute accordingly. Direct service is permitted.

[H.B.

ANTANI, J.]

msp

   

Top