Gujarat High Court Case Information System
Print
CR.RA/146/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 146 of 2011
=========================================
NARESH
GOPALBHAI KHERALA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
BK OZA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 01/04/2011
ORAL
ORDER
Heard
Mr.Oza, learned Advocate for the applicant.
Notice
returnable on 28.04.2011. Mr.L.R.Poojari, learned APP waives
service of notice on behalf of respondent no.1 – State.
Meanwhile interim relief in terms of para 7(C) is granted on
condition that the applicant shall deposit Rs.15,000/- (Rupees
Fifteen thousand only) with the Trial Court before the returnable
date. On deposing the amount respondent no.2 and 3 are at liberty
to withdraw said amount. If the amount is not deposited before the
returnable date, interim relief granted by this Court shall stand
vacated automatically.
Direct
service is permitted.
[M.D.Shah,
J.]
satish
Top