Gujarat High Court Case Information System
Print
CR.RA/112/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 112 of 2011
===============================================================
VARSHABEN
MADHUKANT VYAS & 1 - Applicant(s)
Versus
KRISHNA
TRADERS - THRO' MAHESH JAGJIVAN PUPARELIYA (PROP.) & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2.
None for Respondent(s) : 1,
MR L R
PUJARI, ADDL PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/03/2011
ORAL
ORDER
It
is submitted by learned Advocate for the applicants that both the
applicants have surrendered before the Court below and at present
they are in judicial custody.
In
that view of the matter, Notice qua respondent No.1 returnable on
26/04/2011. Mr.L R Pujari, learned APP waives service of notice on
behalf of respondent No.2. Interim – relief in terms of
paragraph No.8(C) is granted on a condition that the applicants shall
deposit a sum of Rs.25,000/- (Rupees Twenty Five Thousand Only)
before the trial Court on or before the returnable date. The
applicants are ordered to be released on bail on their furnishing
personal bond of Rs.5,000/- each and like amount of the surety to
the satisfaction of the lower Court.
Direct
Service is permitted.
(M
D SHAH, J.)
sompura
Top