Gujarat High Court High Court

Reliance vs State on 1 September, 2010

Gujarat High Court
Reliance vs State on 1 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/143/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 143 of
2010 
=========================================================

 

RELIANCE
CAPITAL FINANCE LTD. THROUGH AUTHORISED PERSON - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CR ABICHANDANI for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 01/09/2010 

 

 
 
ORAL
ORDER

Petitioner
had filed application for release of Mudammal article (Scorpio)
bearing registration No. GJ.2.R.8542. Said request was granted
however on certain conditions. Condition objected to by the present
petitioner was that petitioner shall give bank guarantee of any
nationalized bank of the value of price of the car.

Having
heard learned advocate for the bank, considering the facts and
circumstances of the case, finding that there is no allegation that
petitioner limited company is not solvent, it is directed that
instead of bank guarantee, it would be open for the petitioner to
give bond.

Revision
Application is disposed of accordingly.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top