Gujarat High Court High Court

Minesh vs State on 11 May, 2010

Gujarat High Court
Minesh vs State on 11 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4969/2010	 1/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4969 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 200 of 2010
 

To
 

CRIMINAL
MISC.APPLICATION No. 4975 of 2010
 

In
 

CRIMINAL
REVISION APPLICATION No. 206 of 2010
 

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


 

MINESH
JAYANTBHAI BHANABHAGWANWALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
MATAFER R PANDE for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 11/05/2010 

 

 
 
ORAL
ORDER

All
these Criminal Miscellaneous Applications are filed in Criminal
Revision Applications No.200/2010 to 206/2010 which came to be
admitted by this Court on 06.04.2010 by issuing RULE.

The
complainants are present in the Court as identified by learned
Advocates for the complainant.

Petitioner,
accused in all the above cases and complainants of respective
complaints have entered into notarised agreement / undertaking dated
10.05.2010 by which the modus is worked out for payment of
outstanding dues. The above agreement is signed by all the parties
and copy of which is ordered to be taken on record.

I
have heard learned Advocate for the accused and the complainants and
they confirm the above understanding, terms and contents therein.
Considering the above, the Agreement dated 10.05.2010 signed by the
complainants of all the complaints and the accused and subject
matter of revision applications pending before this Court, I deem it
just and proper to grant prayer in terms of Paragraph [4](c) of each
Criminal Miscellaneous Application namely CR.MA No.4969/2010 to
CR.MA No.4975/2010. In view of the above, the accused petitioner in
each of the cases is ordered to be enlarged on furnishing personal
bond of Rs.5,000/= and surety of the like amount each before the
Trial Court on fresh bond and same terms and conditions of bail to
be furnished before the concerned Trial Court in each of the cases.
These applications are allowed accordingly and Registry is directed
to place Criminal Revision Application No.200/2010 to 206/2010 on
Board on 13th May, 2010. Direct Service is permitted.

(Anant
S. Dave, J.)

Caroline

   

Top