Gujarat High Court High Court

==========================================Appearance vs Mr Rc Kodekar on 19 June, 2008

Gujarat High Court
==========================================Appearance vs Mr Rc Kodekar on 19 June, 2008
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7063/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7063 of 2008
 

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

BHARATBHAI
DAHYABHAI PARMAR 

 

Versus
 

STATE
OF GUJARAT 

 

==========================================Appearance
: 
MR PREMAL R
JOSHI for  the Applicant 
MR RC KODEKAR, ADDL
PUBLIC PROSECUTOR for the
Respondent 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 19/06/2008 

 

ORAL
ORDER

Heard
learned counsel for the parties. It appears that the petitioner will
deposit fixed deposit receipt of a bank for five years to the tune of
Rs. 50,000/- (Rupees fifty thousand only) as security and in case it
is not found proved against the petitioner then the security will be
refunded. In case it is found proved, the trial Court will be at
liberty to pass necessary orders. A direction is given to the
petitioner to deposit the Fixed Deposit Receipt(s) before the Trial
Court and the Trial Court will grant bail to the petitioner. F.D.Rs.
will be drawn in the name of petitioner and the Registrar of Trial
Court.

With
the aforesaid directions, this application is disposed of. Direct
service is permitted.

(BHAGWATI PRASAD, J)

omkar

   

Top