Gujarat High Court
==========================================Appearance vs Ms Archana on 30 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7459/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7459 of 2008
==========================================
MAYANKBHAI
ANILBHAI THAKER
Versus
STATE
OF GUJARAT
==========================================Appearance
:
MR KB
ANANDJIWALA for the Applicant
MS ARCHANA
RAWAL, ADDL PUBLIC PROSECUTOR for the
Respondent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
Date
: 30/06/2008
ORAL
ORDER
The
learned counsel for the applicant submits that the applicant is
prepared to offer a deposit of Rs.25,000/- to the satisfaction of the
Trial Court. Provided the aforesaid is done, the Trial Court will
grant bail to the accused.
With
the aforesaid observations, the application is disposed of.
Direct
service is permitted.
(BHAGWATI
PRASAD, J.)
omkar
Top