Gujarat High Court Case Information System
Print
CR.RA/244/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 244 of 2009
=========================================================
GUJARAT
STATE CIVIL SUPPLY CORPORATION LTD - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR.VARUN
K.PATEL for
Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s) : 1,
MR
CB GUPTA for Respondent(s) : 2 - 3.
RULE UNSERVED for
Respondent(s) : 3,
RULE SERVED for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/02/2010
ORAL
ORDER
It
is submitted by learned advocate for the respondent Nos.2 and 3,
Mr.C.B.Gupta that against the judgment and order impugned in the
present revision, the State has already preferred appeal being
Criminal Appeal No.141 of 2009 before the Sessions Court, Mehsana.
In
view of the above, learned advocate for the applicant seeks
permission to withdraw this revision with a liberty to enter
appearance in Criminal Appeal No.141 of 2009 before the Sessions
Court, Mehsana.
Permission
is granted as prayed for. This revision stands disposed of as
withdrawn. Rule is discharged. The applicant is permitted to enter
appearance either personally or through advocate in Criminal Appeal
No.141 of 2009 before the Sessions Court, Mehsaha.
Record
and proceedings be sent back to the concerned court below forthwith.
(M.D.SHAH,J.)
radhan
Top