Gujarat High Court Case Information System
Print
CR.MA/10725/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10725 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 2434 of 2009
=========================================================
PRAKASHBHAI
VITHALBHAI PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
MA KHARADI for
Applicant(s) : 1,
MS ML SHAH, APP for Respondent(s) : 1,
SUNITA
S CHATURVEDI for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 02/12/2010
ORAL
ORDER
Special
Criminal Application No.2343 of 2010 was disposed of by order dated
10.08.2010. The applicant herein-original respondent of the main
petition has prayed for recalling of the said order preliminarily on
the ground that the compromise purshis filed before the Lok Adalat
contained an endorsement “recorded” of the Lok Adalat
which was not apparent from the document produced by the petitioner
in the main petition. This according to the counsel for the
applicant would materially change the position.
However,
upon perusal of the order in question passed in the main petition
and the averments made in the application, no modification is
required in the order dated 10.08.2010. This application is
therefore turned down.
Disposed
of accordingly. Notice discharged.
(AKIL
KURESHI, J.)
*bjoy
Top