Gujarat High Court Case Information System
Print
SCR.A/1058/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1058 of 2010
=================================================
BHARAT
K PADIA - PROPRIETOR OF XEMUKTA LAB. - Applicant(s)
Versus
SUBHASHBHAI
RAMBHAI PATEL - MANAGER OF SUPER CHEMICALS & 1 - Respondent(s)
=================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
None for Respondent(s) : 1,
MR KARTIK
PANDYA APP for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/06/2010
ORAL
ORDER
Heard
Mr.Bharat K. Padia, Proprietor of Xemukta Lab – applicant and
Mr.Subhashbhai Rambhai Patel, Manager of Super
Chemicals-respondent-complainant, appearing in person.
It
is not in dispute that the parties have arrived at settlement and
notarized copy of the settlement dated 14.06.2010 is produced, which
is ordered to be taken on record.
Mr.
Subhashbhai Rambhai Patel, complainant-respondent No.1 submits that
he has received Rs.1,05,000/- on 14.06.2010 in cash from the
applicant.
In
view of the above, Rule returnable on 30.07.2010. Mr.Kartik Pandya
learned APP waives service of notice of rule for respondent-State of
Gujarat.
Interim
relief in terms of para 6(C) till further orders.
Considering
the above, the applicant is ordered to be enlarged on bail on
furnishing a personal bond of Rs.2,000/-.
Direct
service is permitted.
[Anant S.
Dave, J.]
*pvv
Top