Gujarat High Court
Virendra vs State on 11 August, 2010
Gujarat High Court Case Information System Print CR.RA/336/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL REVISION APPLICATION No. 336 of 2010 ========================================================= VIRENDRA RATANLAL GANDHI - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR EE SAIYED for Applicant(s) : 1, MR MG NANAVATY, APP for Respondent(s) : 1, None for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 11/08/2010 ORAL ORDER
In
order dated 3.8.2010 in para.5 following was stated :
5. The
amount of Rs.50,000/- stated to be lying with the High Court
Registry shall be returned to the petitioner with accrued interest,
if any.
Through
this note it is pointed out that amount of Rs. 50,000/- is lying with
the Court of Magistrate and not High Court. Accordingly, said amount
shall be released in favour of the petitioner by the concerned Court.
Order stands modified to the above extent.
Speaking
to minutes note is disposed of accordingly.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top