Gujarat High Court High Court

Dilip vs Chandrasekhar on 23 June, 2008

Gujarat High Court
Dilip vs Chandrasekhar on 23 June, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1151/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1151 of 2008
 

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


 

DILIP
I MEWADA - Applicant(s)
 

Versus
 

CHANDRASEKHAR
CHINUBHAI PANDIT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BA SURTI for Applicant(s) : 1, 
None for
Respondent(s) : 1, 
MR MUKESH PATEL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 2, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 23/06/2008 

 

 
 
ORAL
ORDER

Heard
Mr.B.A.Surti, learned advocate for the petitioner.

The
learned advocate for the petitioner has drawn the attention of the
Court to the compromise deed dated 17th June, 2008
entered into between the petitioner and the complainant, whereby the
parties have agreed that the complaint in question registered vide
Naranpura Police Station I ? C.R. No.258/2008 shall be withdrawn.

In
the aforesaid premises, issue Rule returnable on 30th
June, 2008. By way of ad-interim relief, further proceedings
pursuant to the First Information Report registered vide Naranpura
Police Station I ? C.R. No.258/2008, are hereby stayed.

Mr.Mukesh
Patel, learned Additional Public Prosecutor waives service of notice
of Rule on behalf of the respondent No.2 ? State of Gujarat.

Direct
service is permitted qua respondent No.1.

To
be listed on the first board.

[HARSHA
DEVANI, J.]

parmar*

   

Top