Gujarat High Court High Court

Binaifer vs State on 19 March, 2009

Gujarat High Court
Binaifer vs State on 19 March, 2009
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4738/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.4738 of 2003
 

 


 

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

BINAIFER
KERMAN PARABIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================== 
Appearance
: 
MR HORMAZ B SHETHNA for
Applicant(s) : 1, 
MR DEVANG VYAS, APP for Respondent(s) : 1, 
MR
DHARMESH C GURJAR for CJ VIN for Respondent(s):
2 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 


 


 


Date
: 19/03/2009 

 


 ORAL
ORDER

Learned
advocate for the applicant has invited attention to a copy of note
dated 25.04.2007 filed with the Registry of the High Court. However,
as the said note is not available on record, the learned advocate
for the applicant has been requested to furnish a copy thereof. It
is an accepted position that copies of the note have already been
served on the learned Assistant Public Prosecutor as well as the
learned advocate for the complainant.

As
per note and the annexures thereto it is apparent that the parties
have compounded the offence and ultimately the complaint has been
closed and the accused exonerated as recorded by 2nd
Joint Civil Judge (J.D.) and Judicial Magistrate (First Class),
Surat vide order dated 26.10.2004.

In
the circumstances, the present proceedings have been rendered
infructuous and accordingly the petition is disposed of. RULE
discharged. Interim relief stands vacated.

Sd/-

[D. A.

MEHTA, J]

***

Bhavesh*

   

Top