Gujarat High Court
Rameshwar vs State on 27 July, 2010
Gujarat High Court Case Information System
Print
SCR.A/1370/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1370 of 2010
With
SPECIAL
CRIMINAL APPLICATION No. 1371 of 2010
To
SPECIAL
CRIMINAL APPLICATION No. 1373 of 2010
With
SPECIAL
CRIMINAL APPLICATION No. 1375 of 2010
=========================================================
RAMESHWAR
R PRAJAPATI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
UTPAL M PANCHAL for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/07/2010
COMMON
ORAL ORDER
On
the condition that the petitioner shall appear before the learned
Magistrate concerned on 2nd August 2010 when the cases
before the trial court are likely to come up for further hearing and
on further condition that he shall deposit a sum of Rs.5,000/- before
the learned Magistrate on or before the said date, the arrest warrant
issued against the petitioner shall not be be executed.
S.O.
to 10th August 2010.
Direct
service is permitted.
(
AKIL KURESHI, J. )
kailash
Top