Gujarat High Court
Vinodbhai vs State on 1 September, 2010
Gujarat High Court Case Information System
Print
SCR.A/1631/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1631 of
2010
=========================================================
VINODBHAI
KANTIBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Applicant(s) : 1,MR PP MAJMUDAR for Applicant(s) : 1,
MR KARTIK
PANDYA, ASST. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/09/2010
ORAL
ORDER
The learned Counsel
for the petitioner, does not press this petition for the main relief
i.e. permission to obtain the passport. He, however, stated that the
petitioner shall apply to the concerned Courts for early disposal of
the criminal cases, pending against him, since all the cases are old
ones. If, the petitioner applies so, the concerned Courts shall look
into the request of the petitioner, with respect to which I express
no opinion.
With
the above observation, this petition stand disposed of.
(AKIL
KURESHI, J.)
Umesh/
Top