Gujarat High Court Case Information System
Print
CR.MA/14647/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14647 of 2008
=========================================================
SOHAIBBHAI
IBRAHIMBHAI MANSURI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PR NANAVATI for
Applicant(s) : 1,
MR
SP HASURKAR Ld. APP PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 14/11/2008
ORAL
ORDER
Rule.
Mr. SP Hasurkar learned APP waives service of rule on behalf of the
respondent-State.
The
applicant has filed this application for return of the passport and
to grant permission to go abroad to perform Haj-pilgrimage.
Heard
the learned advocate for the applicant and learned APP for the
respondent-State.
Considering
the facts and circumstances of the case, the trial Court is directed
to handover the passport to the applicant, forthwith.
So
far as the grant of permission to go abroad is concerned, the
applicant is directed to file an application before the trial Court
and the trial Court is directed to decide the said application in
view of the guidelines laid down by this Court in the case of
Sardarkhan Niwazkhan Pathan vs. State of Gujarat, reported in
1991(1) GLR p. 173.
This
application is partly allowed. Rule is made absolute to the above
extent only. DS Permitted.
(Z.K.
SAIYED, J.)
mandora/
Top