Gujarat High Court High Court

Jain vs State on 23 March, 2011

Gujarat High Court
Jain vs State on 23 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/722/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 722 of 2011
 

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

 

JAIN
LALITKUMAR ROOPLAL - PROP. ABHISHEK PLACEMENT SERVICE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAURAV CHUDASAMA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/03/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.Chudasma for the petitioner and learned advocate
Mr.Kapadia for the respondent No.2 – original complainant.

It
is submitted by learned advocate Mr.Kapadia for the complainant, on
instructions from the complainant, that on behalf of all other
affected persons, the complainant had received Rs.5.00 lacs (Rupees
Five Lacs) as per the terms of the settlement. Learned advocate
states that he will also file necessary affidavit in this behalf. In
view of the same, the matter is adjourned to 29.3.2011.

[M.D.Shah,
J.]

syed/

   

Top