Gujarat High Court Case Information System
Print
CR.RA/28420/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 284 of 2009
=========================================================
RAJKUMAR
JAGDISHLAL ARORA - Applicant(s)
Versus
AASHU
RAJKUMAR ARORA W/O RAJKUMAR JAGDISHLAL ARORA & 2 - Respondent(s)
=========================================================
Appearance :
MR.
BA PATEL for Applicant(s) : 1,
None for
Respondent(s) : 1 - 2.
Mr K P Rawal, Addl.,PUBLIC PROSECUTOR for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/06/2009
ORAL
ORDER
NOTICE
returnable on 31st July, 2009. Learned Additional Public
Prosecutor waives service of notice for respondent No.3. Meanwhile
interim relief in terms of para 11 [[C] is granted on the following
conditions:
The
petitioner will deposit an amount of Rs.75,000/- (Rs. Seventy five
thousand only) on or before 30th July, 2009 before this
court;
The
petition will also deposit an amount of Rs. 75,000/- (Rs. Seventy
five thousand only) on or before 28th August, 2009 before
this court.
The
petitioner will also deposit Rs. 3,500/- p.m., regularly towards
maintenance before the trial court.
If such amount is deposited, respondents No.1 & 2 are at liberty
to withdraw the same. The trial court will pay the said amount
to the respondents after due verification/identification. It is made
clear that if the above conditions are not fulfilled by the
petitioner, the Revision Application shall be treated as disposed
of. S.O. to 31st July, 2009.
[M.D.
SHAH, J.]
msp
Top