Gujarat High Court Case Information System
Print
CR.MA/7257/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7257 of 2008
With
CRIMINAL
MISC.APPLICATION No. 6900 of 2008
With
CRIMINAL
MISC.APPLICATION No. 6913 of 2008
=========================================================
MAFATBHAI
SHASHIKANTBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HARSHIT S TOLIA for
Applicant(s) : 1,
Mr. R.C. Kodekar, APP, for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
Date
: 17/06/2008
ORAL
ORDER
Heard
learned counsel for the parties. It appears that all the three
petitioners will deposit individually 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
petitioners 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 petitioners to deposit the Fixed Deposit
Receipts before the trial Court and the trial Court will grant bail
to the petitioners. F.D.Rs. will be drawn in the name of petitioners
and the Registrar of Trial Court.
With
the aforesaid directions, these applications are disposed of. Direct
service is permitted.
(BHAGWATI PRASAD, J)
(pkn)
Top