Gujarat High Court High Court

Jilubha vs State on 4 April, 2011

Gujarat High Court
Jilubha vs State on 4 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4580/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4580 of 2011
 

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

 

JILUBHA
VELUBHA SODHA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KETAN D SHAH for
Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/04/2011 

 

 
 
ORAL
ORDER

Notice
returnable on 8.4.2011. Learned APP Ms.Shah waives service of notice
for respondent no.1. Learned advocate Mr.M.K.Patel waives service of
notice for respondent no.2.

Learned
advocate Mr.K.D.Shah submitted that the matter is settled between the
parties. The respondent no.2-original complainant is present and he
is identified by learned advocate Mr.Patel. The complainant also
submitted before the Court that matter is amicably settled between
the parties and he has now no grievance against the accused and
requested the Court to quash the complaint.

(
M.D.Shah, J )

srilatha

   

Top