Gujarat High Court Case Information System
Print
CR.RA/66/2010 / 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 66 of 2010
To
CRIMINAL
REVISION APPLICATION No. 68 of 2010
=============================================
JAYESHBHAI
JAYANTIBHAI PANIYAR - Applicant(s)
Versus
SURESHKUMAR
BECHARDAS TANK & 1 - Respondent(s)
=============================================
Appearance
:
MR RAVINDRA SHAH
for Applicant(s) : 1,
MR DIPEN K DAVE for Respondent(s) : 1,
MR
LAXMANSINH M ZALA for Respondent(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 26/04/2010
COMMON
ORAL ORDER
Mr.Ravindra
Shah, learned advocate for the applicant, submits that pursuant to
the earlier order passed by this Court, the applicant has already
deposited Rs.2 lacs. On instruction, Mr.Ravindra Shah, further
submits that without prejudice to the rights and contentions of the
applicant, he is ready to settle the dispute by depositing further
amount of Rs.2 lakhs and Rs.60,000/- towards cost and interest.
In
view of the above, issue Rule returnable on 22.07.2010.
Learned
advocate Mr. Dipen K. Dave waives service of notice of rule for
respondent No.1. Mr. Kartik Pandya, learned APP waives service of
notice of rule for respondent No.2.
In
the meanwhile, learned advocate for the applicant herein shall take
instructions from his client to settle the dispute finally.
In
the meanwhile, stay of the orders dated 01.02.2010 and 16.01.2009
passed by the learned Additional Sessions Judge, FTC No.1,
Surendranagar and learned Chief Judicial Magistrate, Surendranagar
respectively.
[Anant
S. Dave, J.]
*pvv
Top