Gujarat High Court High Court

Paschim vs State on 28 May, 2010

Gujarat High Court
Paschim vs State on 28 May, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1026/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1026 of 2010
 

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

 

PASCHIM
GUJARAT VIJ COMPANY LIMITED - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SN SINHA for
Applicant(s) : 1, 
MR MG NANAVATI, LD.ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/05/2010
 

ORAL
ORDER

It
is clarified that the amount deposited as per the order passed by the
Sessions Court will be treated as deposit as a condition for granting
bail application. Deposition of the said amount by accused will not
create any right to accused for compelling to compound the offence.

The
petitioner is at liberty to challenge the order passed by the
Sessions Court in Criminal Miscellaneous Application No.419 of 2010
before appropriate forum. Any proceeding to be initiated by the
petitioner be decided on its own merits.

The present petition stands
disposed of. In view of above clarification and observation, it is
clarified that this matter is not decided on merits.

(M.D.

Shah, J)

Aakar

   

Top