Gujarat High Court Case Information System
Print
CR.MA/8139/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8139 of 2011
=========================================================
RAIYABHAI
MOTIBHAI RATADIYA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
Applicant(s) : 1 - 3.
MS MINI NAIR, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR ZUBIN F BHARDA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 17/06/2011
ORAL
ORDER
It
is submitted by learned advocate for the petitioners as well as
learned advocate for the respondent No.2 that the matter is settled
between the parties and in terms of settlement the suit is also
disposed of. The complainant is present before this Court, who is
identified by learned advocate Mr.Zubin Bharda. It is submitted by
complainant that now the matter is settled between the parties, and
as per the settlement of the parties, now the complainant has no
grievance against the present petitioners.
It
is also submitted by learned advocate Mr.Zubin Bharda, on
instructions of complainant, that the complainant has no grievance
against the original accused Nos.3, 5, 6 and 7.
Notice.
Learned APP Ms.Mini Nair waives service of notice on behalf of
respondent No.1 – State and learned advocate Mr.Zubin Bharda
waives service of notice on behalf of respondent No.2 –
complainant. The matter is adjourned to 24th June, 2011.
(
M.D. SHAH, J. )
syed/
Top