Gujarat High Court High Court

Ajay vs State on 23 June, 2008

Gujarat High Court
Ajay vs State on 23 June, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7860/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7860 of 2008
 

 


 

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


 

AJAY
D. PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SIKANDER SAIYED for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 23/06/2008 

 

 
 
ORAL
ORDER

1. Heard
Mr. E.E. Saiyed, learned advocate for Mr. Sikander Saiyed, learned
advocate for the petitioner.

2. The
learned advocate for the petitioner has drawn the attention of the
Court to the settlement dated 1st May, 2008 arrived at
between the parties before the Police Inspector, Athwa Police
Station, whereby the parties have settled the dispute between them
and have agreed that the complaint in question may be quashed in view
of the settlement.

3. Considering
aforesaid, issue Rule returnable on 4th July, 2008. In the meanwhile,
further proceedings of the First Information Report registered vide
Athwa Police Station I C.R. No.92 of 2008, are hereby stayed.

4. Mrs.

M.L. Shah, learned Additional Public Prosecutor waives service of
notice of rule on behalf of respondent No.1 ? State of Gujarat.

Direct
service is permitted qua respondent No.2.

(HARSHA
DEVANI, J.)

shekhar/-

   

Top