Gujarat High Court Case Information System
Print
CR.MA/8294/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8294 of 2008
In
CRIMINAL
MISC.APPLICATION No. 3151 of 2008
In
CRIMINAL MISC.APPLICATION No. 7001 of 2006
=========================================================
BABU
@ MOHSINBHAI AKBARALI VOHRA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ND GOHIL for
Applicant(s) : 1,
Ms.Hansa Punani, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 03/07/2008
ORAL
ORDER
1. Rule.
Ms. Hansa Punani, learned APP waives service of Rule for the State.
2. This
application is filed with a prayer to suspend the condition no.5
imposed in order dated 26.7.2002 for a period of two months and
direct the P.S.O., Wadi Police Station, Vadodara to hand over the
passport to the applicant to enable him to go for religious tour.
3. In
response to the notice issued on 2.7.2008, learned APP has inquired
from Wadi Police Station, Vadodara City and submitted that as the
applicant is praying for the release of the passport to go on a
religious tour, they have no objection if the passport is handed
over.
4. Heard
the learned advocates. The order releasing the applicant on bail was
passed on 26.7.2002 and it seems that till now, no untoward incident
has taken place. Further, the applicant is asking for release of
passport to go on a religious tour.
5. In
view of the above, the applicant is permitted to go for religious
tour for a period of one month from the date of release of the
passport. The PSO, Wadi Polilce Station, Vadodara shall hand over the
passport to the applicant on the following terms and conditions :
That
he shall deposit Rs. 10,000/- in cash before the P.S.O., Wadi Police
Station and he shall also give surety of like amount.
That
he shall on completion of the tour return to India and surrender the
passport back with the P.S.O., Wadi Police Station on or before 8th
August, 2008.
On
the applicant surrendering the passport, the P.S.O., Wadi Police
Station shall return the amount of Rs.10,000/- deposited by the
applicant.
6. This
application is allowed. Rule is made absolute. Direct service is
permitted today.
(
SHARAD D DAVE, J )
pathan
Top