Gujarat High Court High Court

Bhaveshbhai vs State on 28 September, 2010

Gujarat High Court
Bhaveshbhai vs State on 28 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9856/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9856 of 2010
 

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

BHAVESHBHAI
SURESHCHANDRA SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR
PUSHPADATTA VYAS for
Applicant(s) : 1, 
MR SJ SHUKLA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 28/09/2010 

 

 
 
ORAL
ORDER

The
present application has been filed by the applicant under sec. 439
r/w sec. 482 of CrPC for the prayer that Condition No. 8(g) imposed
in the order passed in Criminal Misc. Application No. 118 of 2005 as
well as the condition in the order at Annexure-C may be modified as
the passport is required for verification for renewal/fresh passport
of his minor son, Jaynish Bhaveshbhai Shah.

Learned
APP Mr. Shukla raises no objection.

Therefore,
the passport of the applicant is ordered to be released to enable him
to complete the formalities for renewal/fresh passport of his son. He
shall surrender his passport after the renewal/fresh passport of his
son within a period of 45 days.

The
application stands allowed. Rule is made absolute. D.S. Permitted.

(Rajesh
H. Shukla, J.)

(hn)

   

Top