Gujarat High Court Case Information System
Print
CR.MA/14316/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14316 of 2008
=========================================================
HAJA
BHEEMSHI RABARI & 5 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SIKANDER SAIYED for
Applicant(s) : 1 - 6.MRS MUMTAZ SAIYED for Applicant(s) : 1 - 6.
Mr.
I.M.Pandya, A.P.P for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 10/11/2008
ORAL
ORDER
Learned
Counsel Mr. Saiyed, appearing for the petitioner, submitted that
even as the petitioners were not arrested so far except petitioner
no. 1 and investigation has not progressed so far pursuant to the
F.I.R registered as C.R.No.I-156 of 2008 in Sayla Police Station,
the petitioners are prepared and willing to amicably settle the
original dispute. It was further submitted by learned Counsel Mr.
Saiyed that since the parties involved in the complaints and
cross-complaints are poor and illiterate members of the same
community, it would be in the interest of everyone that the disputes
are amicably settled on reasonable terms. He further stated that the
petitioners are prepared to deposit at this stage a sum of Rs.
10,000/- towards cost or compensation that may be awarded to the
original complainant.
In
view of the above submissions, issue notice for final disposal
making it returnable on 27.11.2008. Learned A.P.P. Mr. I.M.Pandya
waives service for respondent no. 1. Direct service for respondent
no. 2. Ad-interim relief in terms of para 15(b) in the meantime.
Direct service permitted.
Sd/-
(D.H.WAGHELA,J.)
Jyoti
Top