Gujarat High Court Case Information System
Print
CR.RA/916/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 916 of 2005
======================================
PATEL
NIRUBEN, W/O. BHIKHABHAIPRABHUDAS
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
MR ABHAYKUMAR P SHAH for
Applicant.
MR KP RAVAL, APP for Respondent No.1.
MR YM THAKORE
for Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 15/11/2011
ORAL
ORDER
1. Upon
an assurance being given, on instruction of respondent no.2, by
learned counsel, Mr.Y.M.Thakore, that without prejudice to his rights
and contentions respondent no.2 shall submit a written apology to the
petitioner and pay by way of compensation, within one month, an
amount of Rs.15,000/-, present revision application was not pressed
for any order on merits. Learned counsel appearing on both sides
jointly submitted that since the dispute among the parties was
basically an internal matter of the family and the parties having
agreed to settle their dispute and grievances by way of an amicable
arrangement, the petition may be permitted to be withdrawn and
disposed as not pressed on condition of respondent no.2 abiding by
the promises made on his behalf and recorded herein above.
2. Accordingly,
the petition is disposed as not pressed and Rule is discharged with
the direction that respondent no.2 shall abide by the statement made
on his behalf.
(D.H.Waghela, J.)
*malek
Top