Gujarat High Court
Lopaben vs State on 19 January, 2010
Gujarat High Court Case Information System
Print
CR.RA/372/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 372 of 2009
=========================================================
LOPABEN
ASHOKBHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAV C THAKKAR for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MR VIJAL P DESAI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 19/01/2010
ORAL
ORDER
Learned
advocate Mr.Vijal Desai appearing for respondent No.2 states that a
settlement has been taken place between the parties and as per the
settlement, the present petitioner has paid Rs.2 Lakhs to the
petitioner and the remaining amount would be paid during the last
week of March 2010.
In
view of the above, the matter is adjourned to 6.4.2010.
(M.D.Shah, J.)
Sreeram.
Top