Gujarat High Court High Court

Nareshkumar vs State on 10 May, 2011

Gujarat High Court
Nareshkumar vs State on 10 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5652/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5652 of 2011
 

In


 

CRIMINAL
APPEAL No. 1581 of 2008
 

 


 

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

 

NARESHKUMAR
NARSINHBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ATIT D THAKORE for
Applicant(s) : 1, 
Mr.KARTIK PANDYA, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
Mr.V.D. PARGHI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 10/05/2011 

 

 
 


 

ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)

Rule
was issued on 3rd May 2011 returnable on 9th May 2011. In response to
service of rule, learned advocate Mr.V.D. Parghi appears for
respondent no.2-Regional Passport Officer. The learned advocate for
respondent no.2 states if the applicant
is asked to file a fresh application for issuance of passport, the
same will be considered by the authorities in accordance with law,
during the pendency of this application.

2. The
applicant is directed to file a fresh application within a week
hereafter and the authorities shall decide the same in accordance
with law within three weeks thereafter. Adjourned to 13th
June 2011. Direct service is permitted today.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top