Gujarat High Court High Court

Pokhrajbhai vs State on 28 April, 2011

Gujarat High Court
Pokhrajbhai vs State on 28 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5743/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5743 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 1524 of 2004
 

In
CRIMINAL MISC.APPLICATION No. 1524 of 2004
 

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


 

POKHRAJBHAI
PIRCHAND DOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
RAMNANDAN SINGH for Applicant(s) : 1, 
MR JK SHAH APP for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/04/2011 

 

ORAL
ORDER

The
present application has been filed by the applicant for modification
of the condition 6(f) imposed while releasing the petitioner on bail
as per order passed by this Court (Coram:R.P.Dholakia, J.) in
Criminal Miscellaneous Application No.1524 of 2004 dated 11.03.2004.
Condition, which is sought to be modified, reads as under:

“[f]
surrender his Passport, if any, to the lower Court within a
week;”

Mr.Ramnandan
Singh, learned advocate for the applicant submitted that the
applicant desires to visit China and U.S.A. for the purpose of
business for a period of six months, and, therefore, present
application may be allowed modifying the condition.

As
it transpires from the averments, it is also stated about visit
European countries as well as U.S.A and China, there is no definite
time schedule. Therefore, considering the present application, the
Passport is ordered to be released for the purpose of making
arrangement for his travel abroad and for taking steps for Visa.
However, the applicant shall give the detail itinerary with regard
to his travel abroad either at U.S.A. or China for limited or
specific period of one year and shall surrender his passport
on his return, in either case, on or before first week of August,
2011.

With
the above observations and directions, present application is
allowed. Rule is made absolute to the aforesaid extent. Direct
Service is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top