Gujarat High Court High Court

Varshaben vs Krishna on 22 March, 2011

Gujarat High Court
Varshaben vs Krishna on 22 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/112/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 112 of 2011
 

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


 

VARSHABEN
MADHUKANT VYAS & 1 - Applicant(s)
 

Versus
 

KRISHNA
TRADERS - THRO' MAHESH JAGJIVAN PUPARELIYA (PROP.) & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2. 
None for Respondent(s) : 1, 
MR L R
PUJARI, ADDL PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 22/03/2011 

 

ORAL
ORDER

It
is submitted by learned Advocate for the applicants that both the
applicants have surrendered before the Court below and at present
they are in judicial custody.

In
that view of the matter, Notice qua respondent No.1 returnable on
26/04/2011. Mr.L R Pujari, learned APP waives service of notice on
behalf of respondent No.2. Interim – relief in terms of
paragraph No.8(C) is granted on a condition that the applicants shall
deposit a sum of Rs.25,000/- (Rupees Twenty Five Thousand Only)
before the trial Court on or before the returnable date. The
applicants are ordered to be released on bail on their furnishing
personal bond of Rs.5,000/- each and like amount of the surety to
the satisfaction of the lower Court.

Direct
Service is permitted.

(M
D SHAH, J.)

sompura

   

Top