Gujarat High Court High Court

Patel vs State on 24 November, 2010

Gujarat High Court
Patel vs State on 24 November, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/935/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 935 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 298 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 936 of 2010
 

In
CRIMINAL REVISION APPLICATION No. 299 of 2009
 

To


 

CRIMINAL
MISC.APPLICATION No. 939 of 2010 

 

In
CRIMINAL REVISION APPLICATION No. 302 of 2009
 

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

 

PATEL
BHIKHABHAI BABALDAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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

 

 
Appearance
: 
MR
JAL SOLI UNWALA for
Applicant(s) : 1, 
MR KP RAWAL, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 04/02/2010 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. Rawal waives service of rule for respondent No.1.

These
applications are filed by the original complainant seeking recovery
of withdrawal of different amounts deposited by respondent No.2
original accused, details of which are given at Annexure-B to these
applications. Such amounts have been deposited pursuant to orders
passed by this Hon’ble Court while admitting Criminal Revision
Application. Counsel for respondent no.2 has no objection if these
amounts are allowed to be withdrawn by the applicants herein
of-course, subject to outcome of the application.

Hence
the following order is passed :

Trial
Court shall permit the applicants herein to withdraw the amounts
deposited by respondent No.2, details of which are at Annexure-B to
these applications. Such withdrawal shall however, be subject to
outcome of appeal.

Applications
stand disposed of. Rule made absolute accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top