Gujarat High Court High Court

Bhagwandas vs State on 7 May, 2010

Gujarat High Court
Bhagwandas vs State on 7 May, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/100/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 100 of 2004
 

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


 

BHAGWANDAS
SHIVMALDAS SINDHI (PARWANI) & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DM AHUJA for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 2, 
MR VL THAKKAR for
Respondent(s) : 3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 07/05/2010 

 

 
ORAL
ORDER

S.O.

to 14.05.2010, at 2.30 p.m. To be listed with Criminal Misc.
Application No. 10344 of 2004. It was submitted by learned counsel,
Mr. Ahuja, that the applicant no. 2 herein and the petitioners in the
aforesaid another matter shall, in the meantime, personally visit the
place of respondent no.3 herein, the original complainant and
apologize for misconduct, if any, on their part. It was further
stated that upon such apology being tendered, the original
complainant will accept it and, as far as practicable, a compromise
will be reduced to writing. Learned counsel, Mr. V.L.Thakkar,
submitted that he will receive necessary instructions by the next
date of hearing for final disposal of all the matters pending among
the parties. A copy of the order may be given to learned
counsel.

[D.H.WAGHELA,
J.]

Jyoti

   

Top