Gujarat High Court High Court

Kantilal vs Smt on 19 March, 2009

Gujarat High Court
Kantilal vs Smt on 19 March, 2009
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/19020/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 190 of 2007
 

With


 

CRIMINAL
MISC.APPLICATION No. 192 of 2007
 

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


 

KANTILAL
RAGHAVJI THAKKAR & 1 - Applicant(s)
 

Versus
 

SMT.
HINABEN NYANBHAI JOSHI & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JB PARDIWALA for Applicant(s) : 1 - 2. 
MR BY MANKAD for
Respondent(s) : 1, 
MS C.M.SHAH APP for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 19/03/2009  
 
ORAL ORDER

The
learned advocates for the parties place on record copies of
compromise arrived at between the parties.

In view of the above,
complaints are quashed.

The petitions are
allowed.

Rule is made absolute.

(RAVI R.TRIPATHI, J.)

Amit/-

   

Top