Gujarat High Court Case Information System
Print
CR.MA/935/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 935 of 2010
In
CRIMINAL
REVISION APPLICATION No. 298 of 2009
With
CRIMINAL
MISC.APPLICATION No. 936 of 2010
In
CRIMINAL REVISION APPLICATION No. 299 of 2009
To
CRIMINAL
MISC.APPLICATION No. 939 of 2010
In
CRIMINAL REVISION APPLICATION No. 302 of 2009
=========================================================
PATEL
BHIKHABHAI BABALDAS - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JAL SOLI UNWALA for
Applicant(s) : 1,
MR KP RAWAL, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 04/02/2010
ORAL
ORDER
Rule.
Learned APP Mr. Rawal waives service of rule for respondent No.1.
These
applications are filed by the original complainant seeking recovery
of withdrawal of different amounts deposited by respondent No.2
original accused, details of which are given at Annexure-B to these
applications. Such amounts have been deposited pursuant to orders
passed by this Hon’ble Court while admitting Criminal Revision
Application. Counsel for respondent no.2 has no objection if these
amounts are allowed to be withdrawn by the applicants herein
of-course, subject to outcome of the application.
Hence
the following order is passed :
Trial
Court shall permit the applicants herein to withdraw the amounts
deposited by respondent No.2, details of which are at Annexure-B to
these applications. Such withdrawal shall however, be subject to
outcome of appeal.
Applications
stand disposed of. Rule made absolute accordingly.
(Akil
Kureshi,J.)
(raghu)
Top