Gujarat High Court Case Information System
Print
CR.MA/7860/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7860 of 2008
=========================================
AJAY
D. PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
SIKANDER SAIYED for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/06/2008
ORAL
ORDER
1. Heard
Mr. E.E. Saiyed, learned advocate for Mr. Sikander Saiyed, learned
advocate for the petitioner.
2. The
learned advocate for the petitioner has drawn the attention of the
Court to the settlement dated 1st May, 2008 arrived at
between the parties before the Police Inspector, Athwa Police
Station, whereby the parties have settled the dispute between them
and have agreed that the complaint in question may be quashed in view
of the settlement.
3. Considering
aforesaid, issue Rule returnable on 4th July, 2008. In the meanwhile,
further proceedings of the First Information Report registered vide
Athwa Police Station I C.R. No.92 of 2008, are hereby stayed.
4. Mrs.
M.L. Shah, learned Additional Public Prosecutor waives service of
notice of rule on behalf of respondent No.1 ? State of Gujarat.
Direct
service is permitted qua respondent No.2.
(HARSHA
DEVANI, J.)
shekhar/-
Top