Gujarat High Court High Court

====================================== vs Mr Rc Kodekar on 24 June, 2008

Gujarat High Court
====================================== vs Mr Rc Kodekar on 24 June, 2008
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7030/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7030 of 2008
 

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

KIRITKUMAR
RAMANLAL SHETH 

 

Versus
 

STATE
OF GUJARAT 

 

====================================== 
Appearance
: 
MR VIRAT G POPAT for the
Applicant  
Mr RC Kodekar, APP for the Respondent
 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

Date
: 24/06/2008 

 

ORAL
ORDER

Learned
counsel for the applicant submits that the applicant will submit a
Fixed Deposit Receipt to the tune of Rs.10 lakhs in the joint name of
the applicant and the Registrar of the court below at the time of
execution of the bail bonds and within a week thereafter would submit
another FDR of Rs.10 lakhs in the joint name of the applicant and
the Registrar of the court below. If the aforesaid is undertaken to
be done by the accused in the aforesaid manner, he will be granted
bail by the trial court on usual terms and conditions.

With the aforesaid observations, this application is disposed of.

Direct
Service is permitted.

(Bhagwati
Prasad, J.)

*mohd

   

Top