Gujarat High Court Case Information System
Print
CR.RA/250/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 250 of 2010
=============================================
BALKRISHNA
PILLAI NAIR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance :
MR
PP MAJMUDAR for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/04/2010
ORAL
ORDER
Upon
instruction from his client, Mr.P.P.Majmudar learned advocate for the
applicant submits that the applicant will deposit Rs.50,000/- on or
before 12.05.2010 and further amount of Rs.50,000/- on or before
30.05.2010 before the trial court.
Considering
the above and on perusal of the record including impugned decision of
the courts below, issue notice returnable on 12.05.2010.
In
the meanwhile, ad-interim relief in terms of para 12(B), upon
condition that the applicant shall deposit Rs.50,000/- before the
trial court on or before 12.05.2010.
Direct
service is permitted.
[Anant
S. Dave, J.]
*pvv
Top