Gujarat High Court High Court

Appearance vs Ms Mini Nair Addl. Public … on 29 July, 2010

Gujarat High Court
Appearance vs Ms Mini Nair Addl. Public … on 29 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7171/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7171 of 2010
 

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

 

DIPEN
MAGANLAL PATEL & 2 

 

Versus
 

STATE
OF GUJARAT & 1 

 

=========================================================
 
Appearance
: 
MS
HETVI H SANCHETI for
Applicants 
MS MINI NAIR ADDL. PUBLIC PROSECUTOR for Respondent
No.1 
MS LILU K BHAYA for Respondent
No.2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
 
ORAL
ORDER

The
applicants have filed this application for modification / deletion
of conditions imposed in order dated 07.05.2010 passed by learned
Additional Sessions Judge, Rajkot in Criminal Misc. Application
No.442 of 2010 whereby the applicants were enlarged on anticipatory
bail in connection with FIR being II C.R. No.1041 of 2010 registered
with G.U.V.N.L. Police Station, Rajkot.

Heard
Ms.Hetvi H. Sancheti, learned advocate for the applicants, Ms.Mini
Nair, learned APP for the respondent No.1 State and Ms.Lilu K.
Bhaya, learned advocate for the respondent No.2.

Learned
advocate for the applicants has submitted that the applicants are
ready and willing to deposit the whole bill amount before the
respondent No.2 and also file an undertaking to that effect.

In
view of the statement made by the learned advocate for the
applicants, the applicants are directed to deposit the whole amount
of the bill before the respondent No.2 and to file an undertaking
before this Court in the particular formate and in the event of
deposit of the amount the electricity will be supplied.

In
view of the aforesaid directions, this application is disposed of.
Rule is made absolute to the aforesaid extent. Direct service is
permitted.

[
Z. K. SAIYED, J. ]

(vijay)

   

Top