Gujarat High Court
Girish vs State on 16 April, 2010
Gujarat High Court Case Information System
Print
CR.RA/678/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 678 of 2009
======================================
GIRISH
RAMPRAKASH SHARMA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
SHASHIKANT S GADE for Applicant
Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent No.1
MR
PRASHANT MANKAD for Respondent(s) : 2,
MR NISHITH P THAKKAR for
Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/04/2010
ORAL
ORDER
Heard
learned advocates for the parties.
Considering
the order dated 18th February 2010, the amount of
Rs.35,000/- deposited by the applicant shall be permitted to be
withdrawn by respondent No.2 [complainant-wife] by the concerned
Court upon submission of proper identity.
Rule.
Learned
APP waives service of Rule on behalf of respondent No.1.
(ANANT
S. DAVE, J.)
(swamy)
Top