Gujarat High Court High Court

Dhirajlal vs State on 11 August, 2010

Gujarat High Court
Dhirajlal vs State on 11 August, 2010
Author: Ks Jhaveri,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5677/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5677 of 2009
 

In


 

CRIMINAL
APPEAL No. 113 of 2001
 

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

 

DHIRAJLAL
CHIMANLAL VYAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
PJ DAVAWALA for
Applicant(s) : 1, 
MR RC KODEKAR, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 12/05/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Rule.

Learned APP Mr. Kodekar, waives service of Rule on behalf of the
respondent State.

By
way of this application the applicant, original respondent No.1
accused, has applied for leaving the country for 2 months to meet his
daughter at Singapore. However, in view of pendency of above Appeal,
the Passport Authority is not issuing Passport to the applicant.

We
have considered the case of the applicant. We are of the opinion that
the Passport Authority may issue Passport in the name of Applicant in
order to enable him to go abroad to meet his daughter. The respondent
Passport Authority is directed to issue the passport of the
applicant. However, on return from abroad, the applicant shall
deposit the Passport with the District & Sessions Court, Rajkot.

In
future if the applicant wishes to go abroad he may apply to the
Sessions Court for releasing his passport and the Sessions Court will
consider the same on such conditions as it may think proper.

Application
is allowed accordingly. Rule made absolute to the aforesaid extent.

(K.S.JHAVERI,J.)

(Z.K.SAIYED,
J.)

sas

   

Top