Gujarat High Court High Court

Lopaben vs State on 19 January, 2010

Gujarat High Court
Lopaben vs State on 19 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/372/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 372 of 2009
 

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

 

LOPABEN
ASHOKBHAI VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAV C THAKKAR for
Applicant(s) : 1, 
MR LR PUJARI, APP for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2, 
MR VIJAL P DESAI for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 19/01/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Vijal Desai appearing for respondent No.2 states that a
settlement has been taken place between the parties and as per the
settlement, the present petitioner has paid Rs.2 Lakhs to the
petitioner and the remaining amount would be paid during the last
week of March 2010.

In
view of the above, the matter is adjourned to 6.4.2010.

(M.D.Shah, J.)

Sreeram.

   

Top