Gujarat High Court
Harish vs State on 26 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/171/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 171 of 2011
=========================================================
HARISH
SHANKERLAL CHANDEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
NK MAJMUDAR for
Applicant(s) : 1,MR P B KHAMBHOLJA for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
RULE SERVED BY DS for
Respondent(s) : 2,
M/S S G ASSOCIATES for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/08/2011
ORAL
ORDER
Learned
advocate Mr.Khambolja submits that the petitioner will deposit
Rs.1,00,000/- (Rupees one lac only) on or before 30.8.2011 before the
trial Court. If this amount is deposited by the petitioner, the
respondent no.2-wife is at liberty to withdraw the same. S.O. to
30.8.2011.
(
M.D.Shah, J )
srilatha
Top