Gujarat High Court High Court

Punam vs Sanatbhai on 24 January, 2011

Gujarat High Court
Punam vs Sanatbhai on 24 January, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/630/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 630 of
2010 
=========================================================

 

PUNAM
S GROVAR - Applicant(s)
 

Versus
 

SANATBHAI
VISHNUKANTBHAI PATELTHRO' P O A HOLDER, NAISHAD & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MRKJPANCHAL
for
Applicant(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 24/01/2011 

 

ORAL
ORDER

1. Learned Advocates
for the parties have, jointly, submitted that the parties have
arrived at an amicable settlement and would like to place on record
the terms of settlement, in writing.

2. In
view of the above, the matter is adjourned to 4TH
FEBRUARY, 2011.

3. The
interim order dated 30TH
DECEMBER, 2010,
to CONTINUE
till FURTHER
orders. Direct service is permitted.

(ANANT
S. DAVE, J.)

Umesh/

   

Top