Gujarat High Court High Court

Sanjay vs Pragati on 3 July, 2008

Gujarat High Court
Sanjay vs Pragati on 3 July, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/475/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 475 of 2008
 

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

 

SANJAY
ANILKUMAR PARIKH PROPRIETOR - Applicant
 

Versus
 

PRAGATI
PROGRESSIVE PRIVATE LIMITED THRO MANISH R. SHARMA & 1 -
Respondents
 

=========================================================
 
Appearance
: 
MR
BB NAIK for Applicant
: 1, 
NOTICE SERVED BY DS for Respondent : 1, 
MS Hansa PUNANI
ADDL PUBLIC PROSECUTOR for Respondent :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 03/07/2008 

 

 
 
ORAL
ORDER

Shri
B.B.Naik, learned counsel appearing for the applicant seeks
permission to withdraw this petition in view of the settlement
arrived at between the applicant and respondent No. 1. Permission as
sought for is granted. Matter is dismissed as withdrawn. Notice
discharged.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top