Gujarat High Court Case Information System
Print
SCR.A/1151/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1151 of 2008
==========================================
DILIP
I MEWADA - Applicant(s)
Versus
CHANDRASEKHAR
CHINUBHAI PANDIT & 1 - Respondent(s)
=========================================
Appearance :
MR
BA SURTI for Applicant(s) : 1,
None for
Respondent(s) : 1,
MR MUKESH PATEL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 2,
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/06/2008
ORAL
ORDER
Heard
Mr.B.A.Surti, learned advocate for the petitioner.
The
learned advocate for the petitioner has drawn the attention of the
Court to the compromise deed dated 17th June, 2008
entered into between the petitioner and the complainant, whereby the
parties have agreed that the complaint in question registered vide
Naranpura Police Station I ? C.R. No.258/2008 shall be withdrawn.
In
the aforesaid premises, issue Rule returnable on 30th
June, 2008. By way of ad-interim relief, further proceedings
pursuant to the First Information Report registered vide Naranpura
Police Station I ? C.R. No.258/2008, are hereby stayed.
Mr.Mukesh
Patel, learned Additional Public Prosecutor waives service of notice
of Rule on behalf of the respondent No.2 ? State of Gujarat.
Direct
service is permitted qua respondent No.1.
To
be listed on the first board.
[HARSHA
DEVANI, J.]
parmar*
Top