Gujarat High Court Case Information System
Print
CR.MA/1825/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1825 of 2010
In
CRIMINAL
MISC.APPLICATION No. 5236 of 2003
In
CRIMINAL MISC.APPLICATION No. 5236 of 2003
=========================================================
GULAMABBAS
MOHMEDHUSEIN MOMIN
Versus
STATE
OF GUJARAT
=========================================================
Appearance
:
MR
MRUGEN K PUROHIT for Applicant.
MR DIVYESH SEJPAL, ADDL. PUBLIC
PROSECUTOR for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 23/04/2010
ORAL
ORDER
Rule.
Mr. Divyesh Sejpal, learned APP waives service of rule on behalf of
the respondent. Having regard to the facts and circumstances of the
case, this application is taken up for hearing today.
Considering
the rival submissions and on perusal of the averments made in the
application, I am of the view that as the applicant wants to renew
his Passport, the same is required to be handed over to the
applicant.
In
the circumstances, JMFC, Dholka is directed to handover the passport
to the applicant for the purpose of renewal. As soon as the passport
is renewed, the concerned passport officer shall directly forward the
old as well as the renewed passport to the JMFC, Dholka, and shall
not handover the same to the applicant. Upon receipt of the old as
well as the renewed passport, the same shall be kept in the
possession of the concerned Court.
The
registry shall forward a copy of this order to the Regional Passport
Officer, Ahmedabad.
With
these observations, this application is allowed to the extent
indicated above. Rule is made partly absolute accordingly.
Direct
Service is permitted.
(H.B.ANTANI,
J.)
mathew
Top