Gujarat High Court
====================================== vs Mr Kp Raval on 20 December, 2010
Gujarat High Court Case Information System
Print
CR.RA/232/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 232 of 2010
======================================
BINABEN
DHIRAJBHAI VANSJADIYA
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
MR ASHISH M DAGLI for
Applicant.
MR KP RAVAL, APP for Respondent No.1.
NOTICE SERVED
for Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/12/2010
ORAL
ORDER
Shri
Ashish Dagli, learned advocate appearing on behalf of the applicant
has stated at the bar that the parties have settled the dispute
amicably and he has produced on record settlement entered between the
petitioner and respondent no.2, which is directed to be taken on
record. In view of the settlement, Shri Dagli, learned advocate does
not press present application. Hence, without expressing anything on
merits with respect to the settlement arrived at between the parties,
present application is dismissed as withdrawn and notice is
discharged.
(M.R.Shah,
J.)
*malek
Top