Gujarat High Court Case Information System
Print
CR.RA/461/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 461 of
2010
=========================================================
VASANT
A KAKKAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRATIKYJASANI for
Applicant(s) : 1,
MR KARTIK PANDYA, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/09/2010
ORAL
ORDER
1. The
learned Counsel for the petitioner submitted that the petitioner is
prepared to deposit before this Court, the entire amount of
dishonoured cheque, for which he is convicted.
2. Considering
the submission made, issue NOTICE for final disposal,
returnable on 23RD
SEPTEMBER, 2010. Mr. Kartik Pandya, learned APP waives
service of notice on behalf of respondent No.1-State.
3. On
condition that the petitioner deposits the said amount before the
REGISTRY of this Court, TODAY, through
Demand Draft, he shall be released on BAIL, pending the
present PETITION, on the same terms, as he was released
on bail by the APPELLATE COURT. Direct service is
permitted. D.S. TODAY may be granted.
(AKIL
KURESHI, J.)
Umesh/
Top