Gujarat High Court
Stanley vs State on 9 July, 2010
Gujarat High Court Case Information System
Print
CR.RA/353/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 353 of 2010
=========================================================
STANLEY
JACCOB, PROPRIETOR OF CARVAN ROADWAYS - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/07/2010
ORAL
ORDER
Notice
returnable on 30th July 2010.
On
condition that on or before returnable date the petitioner shall
deposit a sum of Rs.2,00,000/- (Rupees Two Lakhs only) before the
High Court, there shall be ad-interim relief in terms of Para-13(B).
Direct
service permitted.
(
AKIL KURESHI, J. )
kailash
Top