Gujarat High Court
Kantilal vs Smt on 19 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/19020/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 190 of 2007
With
CRIMINAL
MISC.APPLICATION No. 192 of 2007
=========================================================
KANTILAL
RAGHAVJI THAKKAR & 1 - Applicant(s)
Versus
SMT.
HINABEN NYANBHAI JOSHI & 1 - Respondent(s)
=========================================================
Appearance :
MR
JB PARDIWALA for Applicant(s) : 1 - 2.
MR BY MANKAD for
Respondent(s) : 1,
MS C.M.SHAH APP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 19/03/2009
ORAL ORDER
The
learned advocates for the parties place on record copies of
compromise arrived at between the parties.
In view of the above,
complaints are quashed.
The petitions are
allowed.
Rule is made absolute.
(RAVI R.TRIPATHI, J.)
Amit/-
Top