Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CR.RA/28420/2009	 2/ 2	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CRIMINAL
REVISION APPLICATION No. 284 of 2009
 
 
 
=========================================================
 
RAJKUMAR
JAGDISHLAL ARORA - Applicant(s)
 
Versus
 
AASHU
RAJKUMAR ARORA W/O RAJKUMAR JAGDISHLAL ARORA & 2 - Respondent(s)
 
=========================================================
 
Appearance : 
MR.
BA PATEL for Applicant(s) : 1, 
None for
Respondent(s) : 1 - 2. 
Mr K P Rawal, Addl.,PUBLIC PROSECUTOR for
Respondent(s) :
3, 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE MD SHAH
		
	
 
 
 
 
Date
: 23/06/2009 
 
 
 
ORAL
ORDER
	NOTICE
returnable on 31st July, 2009. Learned Additional Public
Prosecutor waives service of notice for respondent No.3. Meanwhile
interim relief in terms of para 11 [[C] is granted on the following
conditions:
The
petitioner will deposit an amount of Rs.75,000/- (Rs. Seventy five
thousand only) on or before 30th July, 2009 before this
court;
The
petition will also deposit an amount of Rs. 75,000/- (Rs. Seventy
five thousand only) on or before 28th August, 2009 before
this court.
The
petitioner will also deposit Rs. 3,500/- p.m., regularly towards
maintenance before the trial court.
If such amount is deposited, respondents No.1 & 2 are at liberty
to withdraw the same. The trial court will pay the said amount
to the respondents after due verification/identification. It is made
clear that if the above conditions are not fulfilled by the
petitioner, the Revision Application shall be treated as disposed
of.	S.O. to 31st July, 2009.
[M.D.
SHAH, J.]
msp
Top