Gujarat High Court
================================================================ vs State Of Gujarat & on 17 October, 2014
R/CR.MA/1111/2010 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION (FOR QUASHING & SET ASIDE
FIR/ORDER) NO. 1111 of 2010
================================================================
HEMANT @ CHANDU V ADVANI....Applicant(s)
Versus
STATE OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
MR AY KOGJE, ADVOCATE for the Applicant(s) No. 1
MR KB ANANDJIWALA, ADVOCATE for the Respondent(s) No. 2
PUBLIC PROSECUTOR for the Respondent(s) No. 1
================================================================
CORAM: HONOURABLE MS JUSTICE SONIA
GOKANI
Date : 17/10/2014
ORAL ORDER
A joint request is made for adjourning the
matter. On the earlier date, since a positive picture
was given indicating possibility of conciliation,
considering the young daughter who is aged about 8
years, such request was acceded to.
Both the sides shall let the Court inform on
the next date of hearing as to whether any amicable
settlement has arrived at between the parties and if
the answer is in negation, the matter shall be kept
for orders thereafter.
Let the matter appear on November 07, 2014
at 0230 p.m.
Page 1 of 2
R/CR.MA/1111/2010 ORDER
(MS SONIA GOKANI, J.)
Aakar
Page 2 of 2