Gujarat High Court
Mohmad vs Raiya on 17 November, 2008
Gujarat High Court Case Information System
Print
SCR.A/213720/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2137 of 2007
=========================================================
MOHMAD
HANEEF FARIDBHAI ATTARWALA - Applicant(s)
Versus
RAIYA
W/O MOHMAD HANEEF FARIDBHAI ATTARWLALA & 2 - Respondent(s)
=========================================================
Appearance
:
MRS
NASRIN N SHAIKH for
Applicant(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR MM
TIRMIZI for Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
PUBLIC PROSECUTOR for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 17/11/2008
ORAL
ORDER
Learned
counsel for the petitioner stated that an amount of Rs.6,000/- was
deposited by him on 10.11.2008. As against that, learned counsel
Mr.Tirmizi pointed out that the total amount due was Rs.31,500/- and
the petitioner has failed to deposit substantial amount as stipulated
in the previous order dated 14.10.2008. Therefore, learned counsel
Ms.Shaikh sought more time to make further deposit and thereafter
mention the matter for final hearing. S.O. to 03.12.2008.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top