Gujarat High Court Case Information System
Print
CR.RA/138/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 138 of 2011
=========================================================
RESHMABEN
DHIRENBHAI PATEL (RESHMABEN P DESAI) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
M/S
S G ASSOCIATES for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/03/2011
ORAL
ORDER
Notice
returnable on 29.4.2011. Learned APP Mr.Pujari waives service of
notice for respondent no.1.
The
applicant is a lady and she is in jail since 14.3.2011. In view of
the above, the applicant is released on bail on executing personal
bond of Rs.5,000/- with surety of like amount before the trial Court
on condition that she shall deposit Rs.30,000/- on or before the
returnable date before the trial Court and on usual terms and
conditions including the condition that she shall not India without
prior permission of the Court. It is made clear that if this amount
is not deposited, the bail shall stand cancelled automatically.
Direct
service today is permitted.
(
M.D.Shah, J )
srilatha
Top