Gujarat High Court Case Information System
Print
R/SCR.A/1298/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No 1298 of 2011
================================================================
NARENDRA
BHANUSHANKAR KALYANI....Applicant(s)
Versus
THRO'
PP & 3....Respondent(s)
================================================================
Appearance:
MR
MOUSAM R YAGNIK as ADVOCATE for the Applicant(s) No. 1
MR
LR POOJARI, ADDL.PUBLIC PROSECUTOR for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE M.D. SHAH
Date
: 13/06/2011
ORAL
ORDER
1. It
is submitted by Mr.Buch, learned Advocate for the applicant that
applicant is ready and willing to deposit Rs.20,400/ – (Rupees Twenty
Thousand and Four Hundred only) on or before 30.07.2011. It is also
submitted that at present applicant will deposit Rs.10,000/- (Rupees
Ten Thousand only) within 1(one) week with the Trial Court.
2. In
view of above, applicant is ordered to be released on bail on
executing personal bond of Rs.5,000/- (Rupees Five Thousand only) and
surety of the like amount to the satisfaction of the lower Court.
3. If
the amount is deposited by the applicant with the Trial Court, then,
respondent no.s2 to 4 are at liberty to withdraw the said amount.
If the entire amount is not deposited on or before 30.07.2011 with
the Trial Court, then, bail granted by this Court shall stand
cancelled.
4. In
view of above, petition is disposed of. Direct service is permitted.
(M.D.SHAH,
J.)
satish
Page
2 of 2
Top