Gujarat High Court Case Information System
Print
CR.MA/7063/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7063 of 2008
==========================================
BHARATBHAI
DAHYABHAI PARMAR
Versus
STATE
OF GUJARAT
==========================================Appearance
:
MR PREMAL R
JOSHI for the Applicant
MR RC KODEKAR, ADDL
PUBLIC PROSECUTOR for the
Respondent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
Date
: 19/06/2008
ORAL
ORDER
Heard
learned counsel for the parties. It appears that the petitioner will
deposit fixed deposit receipt of a bank for five years to the tune of
Rs. 50,000/- (Rupees fifty thousand only) as security and in case it
is not found proved against the petitioner then the security will be
refunded. In case it is found proved, the trial Court will be at
liberty to pass necessary orders. A direction is given to the
petitioner to deposit the Fixed Deposit Receipt(s) before the Trial
Court and the Trial Court will grant bail to the petitioner. F.D.Rs.
will be drawn in the name of petitioner and the Registrar of Trial
Court.
With
the aforesaid directions, this application is disposed of. Direct
service is permitted.
(BHAGWATI PRASAD, J)
omkar
Top