Gujarat High Court Case Information System
Print
CR.MA/6511/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6511 of 2011
=========================================================
GIRISHBHAI
RAMANBHAI VYAS & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RJ GOSWAMI for
Applicant(s) : 1 - 4.
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR HB CHAMPAVAT for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/05/2011
ORAL
ORDER
Heard
learned advocate Mr.Goswami for the petitioner. It is submitted by
learned advocate for the petitioner as well as learned advocate for
the respondent No.2 – original complainant that the matter is
settled between the parties, and as per the terms of the settlement,
the cancellation deed was also executed by the present petitioner in
favour of respondent No.2.
Notice
returnable on 16.6.2011. Learned APP Mr.L.R.Pujari waives service
of notice on behalf of respondent No.1-State and learned advocate
Mr.H.B.Champavat waives service of notice on behalf of respondent
No.2 – original complainant.
(M
D SHAH, J.)
syed/
Top