Gujarat High Court High Court

Harish vs State on 26 August, 2011

Gujarat High Court
Harish vs State on 26 August, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/171/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 171 of 2011
 

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


 

HARISH
SHANKERLAL CHANDEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NK MAJMUDAR for
Applicant(s) : 1,MR P B KHAMBHOLJA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
RULE SERVED BY DS for
Respondent(s) : 2, 
M/S S G ASSOCIATES for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 26/08/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Khambolja submits that the petitioner will deposit
Rs.1,00,000/- (Rupees one lac only) on or before 30.8.2011 before the
trial Court. If this amount is deposited by the petitioner, the
respondent no.2-wife is at liberty to withdraw the same. S.O. to
30.8.2011.

(
M.D.Shah, J )

srilatha

   

Top