Gujarat High Court High Court

Narendra vs Thro’ on 13 June, 2011

Gujarat High Court
Narendra vs Thro’ on 13 June, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/SCR.A/1298/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


SPECIAL
CRIMINAL APPLICATION  No 1298 of 2011
 


 


 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

NARENDRA
			BHANUSHANKAR KALYANI....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

THRO'
			PP  &  3....Respondent(s)
		
	

 

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

Appearance:
 

MR
MOUSAM R YAGNIK as ADVOCATE for the Applicant(s) No. 1
 

MR
LR POOJARI, ADDL.PUBLIC PROSECUTOR for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE M.D. SHAH
			
		
	

 


 

 


Date
: 13/06/2011
 


 

 


ORAL
ORDER

1. It
is submitted by Mr.Buch, learned Advocate for the applicant that
applicant is ready and willing to deposit Rs.20,400/ – (Rupees Twenty
Thousand and Four Hundred only) on or before 30.07.2011. It is also
submitted that at present applicant will deposit Rs.10,000/- (Rupees
Ten Thousand only) within 1(one) week with the Trial Court.

2. In
view of above, applicant is ordered to be released on bail on
executing personal bond of Rs.5,000/- (Rupees Five Thousand only) and
surety of the like amount to the satisfaction of the lower Court.

3. If
the amount is deposited by the applicant with the Trial Court, then,
respondent no.s2 to 4 are at liberty to withdraw the said amount.
If the entire amount is not deposited on or before 30.07.2011 with
the Trial Court, then, bail granted by this Court shall stand
cancelled.

4. In
view of above, petition is disposed of. Direct service is permitted.

(M.D.SHAH,
J.)

satish

Page
2 of 2

   

Top