Gujarat High Court
Ketanbhai vs State on 21 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/3806/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3806 of 2008
=========================================================
KETANBHAI
NAVINCHANDRA PANDYA - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance :
MR
VIRENDRA BAHETI for the Applicant.
PUBLIC
PROSECUTOR for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 27/03/2008
ORAL
ORDER
Learned
counsel for the applicant submitted that the applicant is ready and
willing to deposit Rs.24,000/- before the Trial Court, on or before
8th April,2008.
2. In
view of the aforesaid submission, the applicant is hereby directed to
deposit Rs.24,000/- before the Trial Court, on or before 8th
April,2008. Hence, S.O. to 9th April,2008.
(D.N.PATEL,J)
*dipti
Top