Gujarat High Court
Hareshbhai vs Parulben on 10 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/775/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 775 of 2009
=========================================================
HARESHBHAI
MANUBHAI BHALALA(PATEL) - Applicant(s)
Versus
PARULBEN
HARESHBHAI BHALALA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT JANI for
Applicant(s) : 1,
MS AMEE YAJNIK for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 2,
MR KARTIK PANDYA, APP
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/02/2010
ORAL
ORDER
Learned
advocates appearing for the parties jointly submit that issues have
been resolved between the parties. They present consent terms duly
signed by the parties as well as their advocates which is taken on
record.
In
view of the above consent terms, counsel for the petitioner does not
press this petition. Both sides shall abide by the agreement in the
consent terms.
Disposed
of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top