Gujarat High Court High Court

Aneri vs Unknown on 25 February, 2011

Gujarat High Court
Aneri vs Unknown on 25 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/242/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 242 of 2011
 

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


 

ANERI
ENTERPRISE - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================
 
Appearance : 
MR
ASHISH M DAGLI for
Appellant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1, 
None for Opponent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 25/02/2011
 

ORAL
ORDER

Mr.Ashish
Dagli, learned counsel for the appellant, submitted that under the
instructions he may be permitted to withdraw the present appeal with
liberty to file Civil Suit before the appropriate Court.

Permission
as prayed for is granted. Present appeal is disposed of as withdrawn
with liberty to file Civil Suit before the appropriate Court.

(Z.

K. Saiyed, J)

Anup

   

Top