Gujarat High Court High Court

Vimalchand vs State on 23 December, 2010

Gujarat High Court
Vimalchand vs State on 23 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/628/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 628 of 2010
 

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


 

VIMALCHAND
JAIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PARTHIV A BHATT for
Applicant(s) : 1, 
MR LR POOJARI, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 23/12/2010 

 

ORAL
ORDER

NOTICE
returnable on 28/12/2010. Shri
Vijay Patel, learned advocate appearing with Shri Parthiv Bhatt,
learned advocate appearing on behalf of the applicant has stated at
the bar that the applicant is ready and willing to compound the
offence by depositing the amount of compensation as awarded by the
learned trial Court confirmed by the learned appellate Court and the
same shall be deposited with the Registry of this Court by
24/12/2010. He has submitted that even he is ready and willing to
pay 15% cost so as to enable the parties to compound the offence as
observed by the Hon’ble Supreme Court in the case of Damodar
S. Prabhu Vs. Sayed Babalal H. reported
in (2010) 5 SCC 663.

Shri L.R. Poojari, learned APP waives service of notice on behalf of
the respondent no. 1-State.

Direct
service is permitted so far as respondent no. 2 is concerned.

To
be placed in the 11:00 a.m. board.

(M.R.

SHAH, J.)

siji

   

Top