Gujarat High Court High Court

Mahendra vs State on 12 November, 2008

Gujarat High Court
Mahendra vs State on 12 November, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/2983/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2983 of 2004
 

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

MAHENDRA
BHANSALI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

================================================== 
Appearance
: 
MR BS PATEL for Applicant(s) :
1 - 2.MRS RANJAN B PATEL for Applicant(s) : 1 - 2. 
MR. IM PANDYA,
ADD. PUBLIC PROSECUTOR for Respondent(s) : 1 - 2. 
NANAVATI
ASSOCIATES for Respondent(s) :
3, 
==================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 12/11/2008 

 

 
 
ORAL
ORDER

In
view of the original dispute having been settled as stated at the bar
and by joint request and consent of the parties, this petition is
allowed. Accordingly, the complaint of respondent no. 3 registered as
Inquiry Case No. 15 of 2002 and M Case No. 4 of 2004 as also impugned
order dated 09.04.2002 therein are hereby quashed. Rule is made
absolute with no order as to costs. Direct Service is permitted.

(D.H.WAGHELA,J)

niru*

   

Top