Gujarat High Court High Court

Mahendrakumar vs State on 3 March, 2011

Gujarat High Court
Mahendrakumar vs State on 3 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2813/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2813 of 2011
 

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

 

MAHENDRAKUMAR
MANILAL PATEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KJ PANCHAL for
Applicant(s) : 1 - 3. 
MS CM SHAH APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 03/03/2011 

 

ORAL
ORDER

It
is submitted by learned advocate Mr.K.J. Panchal for the applicants
that the matter is settled between the parties and consent terms is
also placed on record.

Notice
returnable on 08.03.2011. Learned A.P.P. Ms.C.M. Shah waives service
of notice for respondent No.1-State.

Direct
service is permitted.

(M.D.

SHAH, J.)

Hitesh

   

Top