Gujarat High Court Case Information System
Print
CR.MA/7030/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7030 of 2008
======================================
KIRITKUMAR
RAMANLAL SHETH
Versus
STATE
OF GUJARAT
======================================
Appearance
:
MR VIRAT G POPAT for the
Applicant
Mr RC Kodekar, APP for the Respondent
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
Date
: 24/06/2008
ORAL
ORDER
Learned
counsel for the applicant submits that the applicant will submit a
Fixed Deposit Receipt to the tune of Rs.10 lakhs in the joint name of
the applicant and the Registrar of the court below at the time of
execution of the bail bonds and within a week thereafter would submit
another FDR of Rs.10 lakhs in the joint name of the applicant and
the Registrar of the court below. If the aforesaid is undertaken to
be done by the accused in the aforesaid manner, he will be granted
bail by the trial court on usual terms and conditions.
With the aforesaid observations, this application is disposed of.
Direct
Service is permitted.
(Bhagwati
Prasad, J.)
*mohd
Top