Gujarat High Court High Court

Mahendrasinh vs Susmitaben on 18 June, 2010

Gujarat High Court
Mahendrasinh vs Susmitaben on 18 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/252/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 252 of 2010
 

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

MAHENDRASINH
GAMBHIRSINH VASI - Applicant(s)
 

Versus
 

SUSMITABEN
D/O RANJITSINH & FORMER W/O MAHENDRASINH VASI & 1 -
Respondent(s)
 

======================================
 
Appearance : 
MR
RAJESH K SHAH for Applicant 
MR SANDIP C SHAH for Respondent No.1
 

Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent
No.2 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/06/2010 

 

 
 
ORAL
ORDER

Heard
the learned advocates for the parties.

It
would be open to respondent No.1 to withdraw Rs.2 lakhs [Rupees two
lakhs only] out of the amount of Rs.3,50,000/- deposited in this
Court, upon submitting an application with identity along with an
undertaking to the effect that in case if the matter is allowed by
this court, the said amount will be returned by her.

For
further orders, S.O. to 17th August 2010.

(ANANT
S. DAVE, J.)

(swamy)

   

Top