Gujarat High Court High Court

Girish vs State on 16 April, 2010

Gujarat High Court
Girish vs State on 16 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/678/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 678 of 2009
 

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

GIRISH
RAMPRAKASH SHARMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
SHASHIKANT S GADE for Applicant
 

Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent No.1 
MR
PRASHANT MANKAD for Respondent(s) : 2, 
MR NISHITH P THAKKAR for
Respondent(s) : 2, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/04/2010 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

Considering
the order dated 18th February 2010, the amount of
Rs.35,000/- deposited by the applicant shall be permitted to be
withdrawn by respondent No.2 [complainant-wife] by the concerned
Court upon submission of proper identity.

Rule.

Learned
APP waives service of Rule on behalf of respondent No.1.

(ANANT
S. DAVE, J.)

(swamy)

   

Top