Gujarat High Court
Virendra vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/336/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 336 of 2010
=========================================================
VIRENDRA
RATANLAL GANDHI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,
MR MG NANAVATY, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/08/2010
ORAL
ORDER
In
order dated 3.8.2010 in para.5 following was stated :
5. The
amount of Rs.50,000/- stated to be lying with the High Court
Registry shall be returned to the petitioner with accrued interest,
if any.
Through
this note it is pointed out that amount of Rs. 50,000/- is lying with
the Court of Magistrate and not High Court. Accordingly, said amount
shall be released in favour of the petitioner by the concerned Court.
Order stands modified to the above extent.
Speaking
to minutes note is disposed of accordingly.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top