Gujarat High Court High Court

Balkrishna vs State on 30 April, 2010

Gujarat High Court
Balkrishna vs State on 30 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/250/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 250 of 2010
 

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


 

BALKRISHNA
PILLAI NAIR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
PP MAJMUDAR for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 30/04/2010 

 

ORAL
ORDER

Upon
instruction from his client, Mr.P.P.Majmudar learned advocate for the
applicant submits that the applicant will deposit Rs.50,000/- on or
before 12.05.2010 and further amount of Rs.50,000/- on or before
30.05.2010 before the trial court.

Considering
the above and on perusal of the record including impugned decision of
the courts below, issue notice returnable on 12.05.2010.

In
the meanwhile, ad-interim relief in terms of para 12(B), upon
condition that the applicant shall deposit Rs.50,000/- before the
trial court on or before 12.05.2010.

Direct
service is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top