Gujarat High Court
Pushpaben vs State on 5 February, 2010
Gujarat High Court Case Information System
Print
CR.RA/315/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 315 of 2008
=========================================================
PUSHPABEN
JAGDISHPRASAD MEENA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
UM SHASTRI for
Applicant(s) : 1 - 2.
MR LR PUJARI, APP for Respondent(s) : 1,
MR
MUKESH N PATEL for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/02/2010
ORAL
ORDER
Learned
advocates for both the parties submit that this matter may be sent to
the Mediation Centre as there is likelihood of settlement between the
parties.
Considering
the above, office is directed to send this matter to the Mediation
Centre forthwith.
(M.D.Shah, J.)
Sreeram.
Top