Gujarat High Court Case Information System
Print
CR.RA/100/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 100 of 2004
=========================================
BHAGWANDAS
SHIVMALDAS SINDHI (PARWANI) & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
DM AHUJA for
Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 2,
MR VL THAKKAR for
Respondent(s) : 3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 07/05/2010
ORAL
ORDER
S.O.
to 14.05.2010, at 2.30 p.m. To be listed with Criminal Misc.
Application No. 10344 of 2004. It was submitted by learned counsel,
Mr. Ahuja, that the applicant no. 2 herein and the petitioners in the
aforesaid another matter shall, in the meantime, personally visit the
place of respondent no.3 herein, the original complainant and
apologize for misconduct, if any, on their part. It was further
stated that upon such apology being tendered, the original
complainant will accept it and, as far as practicable, a compromise
will be reduced to writing. Learned counsel, Mr. V.L.Thakkar,
submitted that he will receive necessary instructions by the next
date of hearing for final disposal of all the matters pending among
the parties. A copy of the order may be given to learned
counsel.
[D.H.WAGHELA,
J.]
Jyoti
Top