Gujarat High Court Case Information System
Print
CR.RA/1020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 10 of 2008
==================================================
TRUSAR
RAMESHBHAI DESAI - Applicant
Versus
STATE
OF GUJARAT AND ANOTHER - Respondents
==================================================
Appearance
:
MR YM THAKORE for the
Applicant.
MR HL JANI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent : 1.
MR MEHUL SHARAD SHAH for Respondent :
2.
==================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 11/08/2008
ORAL
ORDER
In
view of the settlement terms arrived at between the present applicant
and respondent No. 2, Rs.1,00,000/- (Rupees One Lakh) deposited by
the present applicant is permitted to be withdrawn by respondent No.
2 – Govindbhai Mavjibhai Chaudhary vide order dated 11-08-2008 passed
in Criminal Miscellaneous Application No. 5794 of 2008. The rest of
the amount is required to be paid as mentioned in paragraph 1 (iv) of
the settlement purshis.
The
settlement purshis is ordered to be taken on record.
In
view of the aforesaid facts and circumstances of the case, the
Revision Application is to be listed on Board on 11th
September, 2008.
[H.
B. ANTANI, J.]
/shamnath
Top