Gujarat High Court High Court

Surendra vs State on 19 July, 2010

Gujarat High Court
Surendra vs State on 19 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7846/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7846 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 13551 of 2009
 

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


 

SURENDRA
DEJOO SHETTY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AD SHAH for
Applicant(s) : 1, 
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 19/07/2010 

 

 
 
ORAL
ORDER

Though
it may be possible to hear the main matter finally shortly, some
interim arrangement is required to be made. Counsel for the applicant
submitted that passport which is in the custody of the Sessions Court
concerned is expiring on 30th July 2010 and for renewing
the passport, the same is necessary to be released. He further
submitted that the passport be released for the said purpose pending
main proceeding on suitable conditions.

In
the result, the concerned Sessions Court shall release the passport
of the petitioner to enable him to apply for renewal of the passport,
however, on conditions that;

(1) In
the event, fresh passport, if issued by the passport authority,
shall be immediately surrender to the Sessions Court, and;

(2) the
petitioner shall not travel abroad without previous permission of
the Court.

The
application is disposed of in above terms.

Main
matter is adjourned to 16th August 2010.

Direct
service is permitted.

( Akil
Kureshi, J. )

kailash

   

Top