Gujarat High Court Case Information System
Print
CR.MA/4731/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4731 of 2010
=========================================================
AMIT
SHANTILAL MEHTA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
PP MAJMUDAR for
Applicant(s) : 1,
Mr Kartik Pandya, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/05/2010
ORAL
ORDER
1. Heard
Mr P P Majmudar, learned Advocate for the applicant.
Draft
Amendment granted. To be carried out forthwith.
2. It
is submitted that the impugned complaint is filed by Power of
Attorney of one Dhirajben Vasa. In a Special Civil Suit No.14/2010
before the learned Senior Civil Judge, Rajkot, the parties namely,
the original plaintiff-Dharmishtaba Jadeja and the defendants i.e.
the petitioner herein and Dhirajben Jayantilal Vasa through the Power
of Attorney Satishbhai Shantilal Mehta, original complainant herein,
submitted a pursis for compromise. Upon the above compromise, even
decree was also drawn by order dated 15.3.2010.
3. Considering
the above pursis, this court even quashed and set aside the complaint
qua Dharmishtaba Jadeja vide order dated 5.4.2010,
issue
RULE. Meanwhile ad-interim relief in terms of para 16 (B). Notice
as to interim relief returnable on 24.6.2010. Direct service is
permitted.
[ANANT
S. DAVE, J.]
msp
Top