Gujarat High Court
Prafulbhai vs State on 22 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2566/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2566 of 2011
In
CRIMINAL MISC.APPLICATION No. 15593 of 2010
=================================================
PRAFULBHAI
ISHWARBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
AY KOGJE for Applicant(s) : 1,
MR AJ DESAI APP for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/03/2011
ORAL
ORDER
Learned
advocate for the applicant does not press this application, at this
stage.
Permission,
as prayed for, is granted.
It
is open for the applicant to approach the concerned competent court
for getting his passport back temporarily to travel abroad to attend
Board Meeting as a Consultant and in such eventuality, by verifying
the facts and circumstances of the case, the Court concerned shall
pass appropriate order in accordance with law.
With
the aforesaid, this application stands disposed of.
[Anant
S. Dave, J.]
*pvv
Top