Gujarat High Court
Mahendra vs State on 12 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/2983/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2983 of 2004
==================================================
MAHENDRA
BHANSALI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==================================================
Appearance
:
MR BS PATEL for Applicant(s) :
1 - 2.MRS RANJAN B PATEL for Applicant(s) : 1 - 2.
MR. IM PANDYA,
ADD. PUBLIC PROSECUTOR for Respondent(s) : 1 - 2.
NANAVATI
ASSOCIATES for Respondent(s) :
3,
==================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 12/11/2008
ORAL
ORDER
In
view of the original dispute having been settled as stated at the bar
and by joint request and consent of the parties, this petition is
allowed. Accordingly, the complaint of respondent no. 3 registered as
Inquiry Case No. 15 of 2002 and M Case No. 4 of 2004 as also impugned
order dated 09.04.2002 therein are hereby quashed. Rule is made
absolute with no order as to costs. Direct Service is permitted.
(D.H.WAGHELA,J)
niru*
Top