Gujarat High Court High Court

Vinodbhai vs State on 22 October, 2008

Gujarat High Court
Vinodbhai vs State on 22 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/209520/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2095 of 2008
 

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

 

VINODBHAI
MOHANBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS.P
J.JOSHI for
Applicant(s) : 1, 
MR IM PANDYA ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 22/10/2008 

 

ORAL
ORDER

1. It
was stated at the bar by learned counsel Ms.P.J.Joshi, appearing for
the petitioner, that, although clear and specific allegations were
not made against the learned advocate appearing for the petitioner in
the trial court, the petitioner was, in reality, misguided by the
advice of the advocate and that there was genuine disputes about the
inherited properties, with other family members. She further stated
that the petitioner would deposit and pay the amount which the court
may order towards costs which may be awarded to the respondents in
case of the petition being dismissed, disposed or withdrawn. Learned
counsel submitted that, at this stage, the petitioner would deposit
the sum of Rs.25,000/- with the Registry on or before 14.11.2008.

2. If
such amount is deposited, NOTICE shall be issued to the
respondents making them returnable on 21.11.2008 and direct
service shall be permitted.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top