Gujarat High Court High Court

Divyesh vs State on 21 June, 2011

Gujarat High Court
Divyesh vs State on 21 June, 2011
Author: Md Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/263/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 263 of 2011
 

To


 

CRIMINAL
REVISION APPLICATION No. 264 of 2011
 

 


 

=========================================================


 

DIVYESH
@ JIGNESH MADHUSUDAN GHANTDIWALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BS PATEL for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 21/06/2011 

 

 
ORAL
ORDER

Notice
returnable on 22.7.2011. Learned APP Mr.Pujari waives service of
notice for respondent no.1.

In
the meanwhile, the petitioner is released on bail on executing
personal bond of Rs.5,000/- in each matter and one solvent surety of
like amount and on condition that he shall deposit Rs.50,000/- in
Criminal Revision Application No.263 of 2011 and Rs.1,50,000/- in
Criminal Revision Application No.264 of 2011 on or before 20.7.2011
with the trial Court and on condition that the petitioner will not
leave India without prior permission of the Court. If the amount as
directed is not deposited, the bail shall stand cancelled
automatically. Direct service today is permitted.

Registry
is directed to issue fresh writ accordingly.

(
M.D.Shah, J )

srilatha

   

Top