Gujarat High Court
Mahendrakumar vs State on 3 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2813/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2813 of 2011
=========================================================
MAHENDRAKUMAR
MANILAL PATEL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KJ PANCHAL for
Applicant(s) : 1 - 3.
MS CM SHAH APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 03/03/2011
ORAL
ORDER
It
is submitted by learned advocate Mr.K.J. Panchal for the applicants
that the matter is settled between the parties and consent terms is
also placed on record.
Notice
returnable on 08.03.2011. Learned A.P.P. Ms.C.M. Shah waives service
of notice for respondent No.1-State.
Direct
service is permitted.
(M.D.
SHAH, J.)
Hitesh
Top