Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arshad @ Syed Ahmed Arshad Vs. State of Punjab [7th September, 2015]
2015 Latest Caselaw 595 SC

Citation : 2015 Latest Caselaw 595 SC
Judgement Date : Sep/2015

    

Arshad @ Syed Ahmed Arshad Vs. State of Punjab

[Criminal Appeal No.1164 of 2015 arising out of SLP (CRL.) No.5861 of 2015]

ANIL R. DAVE, J.

1. Heard the learned counsel.

2. Leave granted.

3. Looking at the facts of the case, we direct that in the event of arrest of the appellant, he shall be enlarged on bail on the conditions which might be thought proper by the Court concerned.

4. It is further directed that the appellant shall deposit Rs.25 lakhs (Rupees Twenty Five Lakhs only) within two weeks from today and a further sum of Rs.7,50,000/- (Rupees Seven Lakhs Fifty Thousand only) within eight weeks from today, so as to make a total sum of Rs.50 lakhs (Rupees Fifty Lakhs only), with the trial court.

5. The deposit of the afore-said amount shall be without rights and contentions which might be raised by the parties. The amount so deposited shall be subject to the final order which might be passed by the trial court.

6. The amount which has been deposited with this Court shall be transmitted to the trial court.

7. The appellant shall cooperate with the investigation.

8. With the above observations, the appeal is disposed of. Pending application, if any, stands disposed of.

..............J. [ANIL R. DAVE]

..............J. [ADARSH KUMAR GOEL]

New Delhi;

7th September, 2015.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter