Gujarat High Court High Court

Chandrakant vs State on 20 October, 2008

Gujarat High Court
Chandrakant vs State on 20 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6104/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6104 of 2008
 

=========================================================

 

CHANDRAKANT
VALLABHDAS SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MJ PARIKH for
Applicant(s) : 1, 
MR LR PUJARI APP for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 20/10/2008 

 

ORAL
ORDER

1. RULE
of which service is waived by learned counsel Mr.J.M. Barot,
appearing for respondent No.2 and learned A.P.P. Mr.Pujari appearing
for respondent No.1.

2. In the facts and
circumstances and at the request and by consent of the parties, the
petition is allowed and the complaint registered as C.R.No.I-322 of
2002 at Naranpura Police Station, Ahmedabad as also Criminal Case
No.823 of 2003 pending before learned Metropolitan Magistrate, Court
No.9, Ahmedabad are quashed. Rule is made absolute with no order as
to costs.

(D.H.WAGHELA,
J.)

Hitesh

   

Top