Gujarat High Court
Bhupesh vs Ashokkumar on 13 January, 2010
Gujarat High Court Case Information System
Print
CR.RA/762/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 762 of 2009
=========================================================
BHUPESH
JAYANTILAL SHAH - Applicant(s)
Versus
ASHOKKUMAR
P GUPTA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DJ PANCHAL for
Applicant(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1,
MR
LR PUJARI, APP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/01/2010
ORAL
ORDER
It
is submitted by learned advocate for the petitioner that in pursuance
of the order of this Court, the petitioner has already deposited the
amount before the trial Court. It is also submitted by him that
during the course of the day, necessary affidavit will be placed on
record with regard to the deposit and non-refusal of the notice by
the orig.complainant. S.O. To 18.2.2010.
(M.D.Shah, J.)
Sreeram.
Top