Gujarat High Court High Court

R vs State on 29 April, 2011

Gujarat High Court
R vs State on 29 April, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5971/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5971 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 939 of 2011
 

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


 

R
P RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
SANJAY D SUTHAR for
Applicant(s) : 1, 
MS MANISHA LAVKUMAR ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 29/04/2011 

 

ORAL
ORDER

By
an order dated 27/01/2011, petitioner is enlarged on bail, on certain
conditions one of them being that he shall deposit the entire amount
of Rs.1,70,734.45 Ps. for alleged unauthorized use of electricity by
30/04/2011. It is stated that petitioner was bedridden for longtime
and therefore would not be in a position to meet deadline.

Last
date for depositing is extended upto 21/05/2011.

With
this direction application is disposed of. D.S. Permitted.

(Akil
Kureshi, J.)

somupra

   

Top