Gujarat High Court Case Information System
Print
CR.RA/234/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 234 of 2011
=========================================
LIYAKATALI
ABBASALI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MS
SHAILI A KAPADIA for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/05/2011
ORAL
ORDER
Leave
to amend.
Notice
returnable on 24.06.2011. Mr.L.R.Poojari, learned APP waives service
of notice on behalf of respondent no.1.
Heard
learned Advocate for the applicant. Applicant is released on bail on
his executing personal bond of Rs.5,000/- (Five Thousand only) and
surety of like amount and on condition that the applicant shall
deposit Rs.75,000/- (Rupees Seventy Five Thousand only) with the
Trial Court within 15 (Fifteen) days from the date of his release.
If the applicant does not deposit the aforesaid amount within 15
(Fifteen) days from the date of his release, bail granted by this
Court shall stand cancelled automatically. Direct service is
permitted.
[M.D.Shah,
J.]
satish
Top