Gujarat High Court High Court

Bhadraben vs Vipulkumar on 10 December, 2010

Gujarat High Court
Bhadraben vs Vipulkumar on 10 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/480/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 480 of 2010
 

With


 

CRIMINAL
REVISION APPLICATION No. 482 of 2010
 

To


 

CRIMINAL
REVISION APPLICATION No. 492 of 2010 

 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2337 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2338 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2339 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2340 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2341 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2342 of 2010
 

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


 

BHADRABEN
NIHILBHAI VAKIL - CHAIR PERSON / MANAGING DIRECTOR - Applicant(s)
 

Versus
 

VIPULKUMAR
CHIMANLAL SHAH & 1 - Respondent(s)
 

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


 

Appearance
: 
MR UDAYAN P
VYAS for
Applicant(s) : 1, 
RULE SERVED BY DS for Respondent(s) :
1, 
MRMPSHAH for Respondent(s) : 1, 
MS. KRUTI M SHAH for
Respondent(s) : 1, 
MR KP RAVAL, APP for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/12/2010 

 

 
 
ORAL
ORDER

Stand
over to 16/12/2010. Considering the fact that the earlier orders
passed by this Court to deposit the amount while releasing the
respective applicant on bail and suspending the sentence imposed by
both the Courts below have not been complied with and not only that
even the subsequent order passed by this Court extending time in
favour of the respective applicants-accused to comply with the
earlier orders passed by this Court, which was extended till
10/12/2010 on condition that the respective applicant shall deposit
Rs. 750/- in each of the applications has also not been complied
with, ad-interim relief, which was granted earlier, which was
conditional one, on depositing the amount as ordered by this Court,
is hereby vacated.

(M.R.

SHAH, J.)

siji

   

Top