Gujarat High Court
Ratnabhai vs State on 19 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/1104/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1104 of 2010
In
CRIMINAL
MISC.APPLICATION No. 10050 of 2009
In
CRIMINAL REVISION APPLICATION No. 582 of 2008
=========================================================
RATNABHAI
HARJIBHAI DESAI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PRATIK B BAROT for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 19/03/2010
ORAL
ORDER
It
is submitted by party-in-person Amarben Ratanbhai Desai that she will
return back the entire amount of Rs.2,61,000/- which was paid as per
the compromise. S.O.to 26.3.2010.
(M.D.Shah,J)
pathan
Top