Gujarat High Court
Mahendrasinh vs Susmitaben on 18 June, 2010
Gujarat High Court Case Information System
Print
CR.RA/252/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 252 of 2010
======================================
MAHENDRASINH
GAMBHIRSINH VASI - Applicant(s)
Versus
SUSMITABEN
D/O RANJITSINH & FORMER W/O MAHENDRASINH VASI & 1 -
Respondent(s)
======================================
Appearance :
MR
RAJESH K SHAH for Applicant
MR SANDIP C SHAH for Respondent No.1
Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent
No.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/06/2010
ORAL
ORDER
Heard
the learned advocates for the parties.
It
would be open to respondent No.1 to withdraw Rs.2 lakhs [Rupees two
lakhs only] out of the amount of Rs.3,50,000/- deposited in this
Court, upon submitting an application with identity along with an
undertaking to the effect that in case if the matter is allowed by
this court, the said amount will be returned by her.
For
further orders, S.O. to 17th August 2010.
(ANANT
S. DAVE, J.)
(swamy)
Top