2000 INSC 0037 SUPREME COURT OF INDIA Chief Enforcement Officer/Enforcement Director Vs. Jairaj V. Java (K. T. Thomas and M. B. Shah JJ.) 10.01.2000 ORDER The Text below is only a summarized version of the order pronounced Court held that considering the behavior of the respondent there was no apprehension of his absconding and to ensure his presence during trial, court directed him to surrender his passport before Trial Court. Further, as respondent's family and business were centered in Dubai, Trial Court was directed to expedite the trial in compliance with section 309 of Cr PC.