Gujarat High Court Case Information System
Print
CR.RA/27320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 273 of 2008
=========================================================
KETANKUMAR
JAMNADAS GAJJAR - Applicant(s)
Versus
DARSHANA
KETANKUMAR GAJJAR & 1 - Respondent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Applicant(s) : 1,MR MANISH R BHATT for Applicant(s) : 1,
MR HASIT
H JOSHI for Respondent(s) : 1,
MR IM PANDYA ADDL PUBLIC PROSECUTOR
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 24/10/2008
ORAL
ORDER
1. The
parties being husband and wife in the present proceeding and having
several other litigations pending between them, they are stated to
have negotiated a comprehensive settlement, the terms of which are
reduced to writing and a copy thereof is placed and taken on record.
It was jointly submitted that, in view of the terms of settlement,
the parties have agreed to resolve all the cases and litigations and
act according to the terms in respect of the assets and financial
matters mentioned therein. The parties have also agreed to abide by
the terms of the agreement and have the other litigations disposed
and other matters settled in terms of the settlement.
2. Pursuant
to the said agreement, the present revision application was not
pressed for any relief and requested to be disposed. Learned A.P.P.
having no objection, the present application is disposed as not
pressed in view of the settlement and Notice is discharged with no
order as to costs.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top