Gujarat High Court High Court

Reshmaben vs State on 25 March, 2011

Gujarat High Court
Reshmaben vs State on 25 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/138/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 138 of 2011
 

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

 

RESHMABEN
DHIRENBHAI PATEL (RESHMABEN P DESAI) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
S G ASSOCIATES for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/03/2011 

 

 
 
ORAL
ORDER

Notice
returnable on 29.4.2011. Learned APP Mr.Pujari waives service of
notice for respondent no.1.

The
applicant is a lady and she is in jail since 14.3.2011. In view of
the above, the applicant is released on bail on executing personal
bond of Rs.5,000/- with surety of like amount before the trial Court
on condition that she shall deposit Rs.30,000/- on or before the
returnable date before the trial Court and on usual terms and
conditions including the condition that she shall not India without
prior permission of the Court. It is made clear that if this amount
is not deposited, the bail shall stand cancelled automatically.

Direct
service today is permitted.

(
M.D.Shah, J )

srilatha

   

Top