Gujarat High Court Case Information System
Print
CR.RA/499/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 499 of 2010
With
CRIMINAL
MISC.APPLICATION No. 11111 of 2010
In
CRIMINAL REVISION APPLICATION No. 499 of 2010
=============================================
JAYANTIBHAI
CHAGANBHAI PATEL - Applicant(s)
Versus
GHANSHYAMBHAI
THAKORLAL BHATT & 1 - Respondent(s)
=============================================
Appearance
:
MR KAMAL SOJITRA for MR VAIBHAV
A VYAS for Applicant(s) : 1,
None for Respondent(s) : 1,
MR
KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/09/2010
ORAL
ORDER
Criminal
Revision Application No.499 of 2010
Heard
learned advocate for the applicant.
Rule
returnable on 11th October, 2010.
Criminal
Misc. Application NO. 11111 of 2010
Heard
learned advocate for the applicant and it is submitted that the
applicant would like to deposit the cheque amount of Rs. 22,000/- on
or before 21st September, 2010 to the private respondent
and further submits that the applicant is ready and willing to settle
the dispute with the complainant-private respondent.
Considering
the statement made by learned advocate for the applicant that he
would like to deposit the cheque amount of Rs.22,000/- on or before
21st September, 2010 to the private respondent, the
applicant is ordered to be enlarged on bail on furnishing fresh bond
on same terms and conditions.
Criminal
Misc. Application is disposed of accordingly.
Direct
service is permitted.
[ANANT
S. DAVE, J.]
//smita//
Top