Gujarat High Court
Pushpaben vs State on 5 February, 2010
Gujarat High Court Case Information System Print CR.RA/315/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL REVISION APPLICATION No. 315 of 2008 ========================================================= PUSHPABEN JAGDISHPRASAD MEENA & 1 - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR UM SHASTRI for Applicant(s) : 1 - 2. MR LR PUJARI, APP for Respondent(s) : 1, MR MUKESH N PATEL for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 05/02/2010 ORAL ORDER
Learned
advocates for both the parties submit that this matter may be sent to
the Mediation Centre as there is likelihood of settlement between the
parties.
Considering
the above, office is directed to send this matter to the Mediation
Centre forthwith.
(M.D.Shah, J.)
Sreeram.
Top