Gujarat High Court High Court

Ratnabhai vs State on 19 March, 2010

Gujarat High Court
Ratnabhai vs State on 19 March, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1104/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1104 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 10050 of 2009
 

In
CRIMINAL REVISION APPLICATION No. 582 of 2008
 

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

 

RATNABHAI
HARJIBHAI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK B BAROT for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 19/03/2010 

 

 
 
ORAL
ORDER

It
is submitted by party-in-person Amarben Ratanbhai Desai that she will
return back the entire amount of Rs.2,61,000/- which was paid as per
the compromise. S.O.to 26.3.2010.

(M.D.Shah,J)

pathan

   

Top