Gujarat High Court High Court

Stanley vs State on 6 September, 2010

Gujarat High Court
Stanley vs State on 6 September, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/353/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 353 of 2010
 

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


 

STANLEY
JACCOB, PROPRIETOR OF CARVAN ROADWAYS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
PP MAJMUDAR for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR AV NAIR for Respondent(s) : 2, 
MR SHUSHIL
R SHUKLA for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/09/2010 

 

ORAL
ORDER

Leaned
advocate for the petitioner submits that Rs.2,00,000/-, as ordered on
09.07.2010 is already deposited. Besides, mediation process is going
on.

In
view of the above, issue Rule returnable on 27.10.2010.

Ms.

C.M.Shah, learned APP waives service of notice of rule for
respondent-State of Gujarat.

In
the meanwhile, interim relief granted earlier to continue till final
disposal of the revision application.

Registry
is directed to place the outcome of the mediation on record.

[Anant
S. Dave, J.]

*pvv

   

Top