Jashwantbhai vs State on 21 September, 2010

0
58
Gujarat High Court
Jashwantbhai vs State on 21 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10398/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10398 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 6585 of 2010
 

In
CRIMINAL MISC.APPLICATION No. 9123 of 2009
 

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

JASHWANTBHAI
@ JASUBHAI @ SHIVABHAI JAYSWAL - Applicant(s)
 

Versus
 


STATE
OF GUJARAT - Respondent(s)
 

 
Appearance
: 
MR APURVA R KAPADIA for
Applicant(s) : 1, 
MR M.R MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 21/09/2010 

 

 
 
ORAL
ORDER

Leave
to amend.

The
present application has been filed by the applicant for the prayer
seeking modification of the condition imposed while releasing the
applicant as per the order passed in Criminal Misc. Application No.
9123 of 2009 dated 26.8.2009 on the ground that he desires to visit
Africa for his business purpose. In the past he could not go though
permission was granted due to health of the mother.

Learned
AGP Mr. Mengdey has verified that he has not travelled abroad though
permission was granted earlier.

In
the circumstances, having regard to the ground mentioned, the present
application deserves to be allowed.

The
applicant shall file an undertaking before this court disclosing his
programme, contact no. as well as the details of his stay abroad and
itinerary before the passport is released. He shall file the
undertaking and thereafter the trial court is directed to release
the passport forthwith to enable him to take appropriate steps for
his visit abroad. The applicant shall surrender the passport on his
return from abroad on or before 1.12.2010.

The
application accordingly stands allowed partly. Rule is made absolute
to the aforesaid extent.

(Rajesh
H. Shukla, J.)

(hn)

   

Top

LEAVE A REPLY

Please enter your comment!
Please enter your name here