Gujarat High Court Case Information System
Print
CR.RA/263/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 263 of 2011
To
CRIMINAL
REVISION APPLICATION No. 264 of 2011
=========================================================
DIVYESH
@ JIGNESH MADHUSUDAN GHANTDIWALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
BS PATEL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/06/2011
ORAL
ORDER
Notice
returnable on 22.7.2011. Learned APP Mr.Pujari waives service of
notice for respondent no.1.
In
the meanwhile, the petitioner is released on bail on executing
personal bond of Rs.5,000/- in each matter and one solvent surety of
like amount and on condition that he shall deposit Rs.50,000/- in
Criminal Revision Application No.263 of 2011 and Rs.1,50,000/- in
Criminal Revision Application No.264 of 2011 on or before 20.7.2011
with the trial Court and on condition that the petitioner will not
leave India without prior permission of the Court. If the amount as
directed is not deposited, the bail shall stand cancelled
automatically. Direct service today is permitted.
Registry
is directed to issue fresh writ accordingly.
(
M.D.Shah, J )
srilatha
Top