Gujarat High Court
Jain vs State on 23 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/722/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 722 of 2011
=========================================================
JAIN
LALITKUMAR ROOPLAL - PROP. ABHISHEK PLACEMENT SERVICE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
GAURAV CHUDASAMA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/03/2011
ORAL
ORDER
Heard
learned advocate Mr.Chudasma for the petitioner and learned advocate
Mr.Kapadia for the respondent No.2 – original complainant.
It
is submitted by learned advocate Mr.Kapadia for the complainant, on
instructions from the complainant, that on behalf of all other
affected persons, the complainant had received Rs.5.00 lacs (Rupees
Five Lacs) as per the terms of the settlement. Learned advocate
states that he will also file necessary affidavit in this behalf. In
view of the same, the matter is adjourned to 29.3.2011.
[M.D.Shah,
J.]
syed/
Top