Gujarat High Court High Court

Hareshbhai vs Parulben on 10 February, 2010

Gujarat High Court
Hareshbhai vs Parulben on 10 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/775/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 775 of 2009
 

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

 

HARESHBHAI
MANUBHAI BHALALA(PATEL) - Applicant(s)
 

Versus
 

PARULBEN
HARESHBHAI BHALALA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT JANI for
Applicant(s) : 1, 
MS AMEE YAJNIK for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 2, 
MR KARTIK PANDYA, APP 
for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/02/2010 

 

 
 
ORAL
ORDER

Learned
advocates appearing for the parties jointly submit that issues have
been resolved between the parties. They present consent terms duly
signed by the parties as well as their advocates which is taken on
record.

In
view of the above consent terms, counsel for the petitioner does not
press this petition. Both sides shall abide by the agreement in the
consent terms.

Disposed
of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top