Citation : 2021 Latest Caselaw 3878 Guj
Judgement Date : 5 March, 2021
R/CR.RA/160/2021 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL REVISION APPLICATION NO. 160 of 2021
==========================================================
VERSINGH GOVARDHANSINGH RAJPUROHIT
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR MANISH R RAVAL(1250) for the Applicant(s) No. 1
for the Respondent(s) No. 2
MR PRANAV TRIVEDI APP(2) for the Respondent(s) No. 1
==========================================================
CORAM: HONOURABLE MR. JUSTICE S.H.VORA
Date : 05/03/2021
ORAL ORDER
Considering the fact that the petitioner has shown willingness to deposit the cheque amount of the compensation amount as ordered by the learned Appeal Court and moreover when the petitioner is inflicted a short sentence of one year, present revision application deserves consideration. Hence, Notice returnable on 01/04/2021. Meanwhile, the impugned judgment and order of sentence rendered by the learned trial Court which has been confirmed by the learned Appeal Court is suspended till the returnable date and the petitioner is ordered to be continued on bail on the same terms and conditions as were imposed by the learned Appeal Court; but subject to furnishing fresh bail bond in the sum of Rs.10,000/- and on further condition that the petitioner shall deposit a sum of Rs.1.60 Lakh with the learned Appeal Court before the returnable date.
Direct Service is permitted.
(S.H.VORA, J) sompura
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!