Gujarat High Court Case Information System
Print
CR.MA/1565/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1565 of 2010
In
CRIMINAL
MISC.APPLICATION No. 4578 of 2006
=========================================================
NIRANJANBHAI
MARGHABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SURESH S PATEL for
Applicant(s) : 1,
MS KARINA CALLA ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 23/02/2010
ORAL ORDER
Leave
to amend. Amendment to be carried out forthwith.
Heard
the learned advocates of both the sides.
Considering
the averments made in the application, the passport of the applicant
bearing No.A8927548 which is lying before the trial court is
directed to be returned to the applicant for a period of three
months on depositing an amount of Rs.50,000/- before the trial
Court.
The
applicant shall redeposit his passport on his return from U.S.A. and
amount shall also be refunded to him.
With
the above observation and direction, the present application is
partly allowed. Rule is made absolute to the extent indicated
hereinabove.
(H.B.ANTANI,
J.)
Amit/-
Top