Gujarat High Court High Court

Sanjaybhai vs State on 24 November, 2010

Gujarat High Court
Sanjaybhai vs State on 24 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1425/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1425 of 2009
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 1063 of 2010
 

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


 

SANJAYBHAI
JAMNADAS SANGTANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
YATIN SONI for
Petitioner(s) : 1, 
MR MR MENGDEY, APP for Respondent(s) : 1, 
MS
SEJAL K MANDAVIA for Respondent(s) : 2, 
MR VIRAL V DAVE for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 24/11/2010 

 

 
 
ORAL
ORDER

The
learned advocates appearing on behalf of the respective parties have
stated at the bar that the parties have settled the dispute and they
have entered into an agreement of divorce, the xerox copy of which is
kept on record. The aforesaid is directed to be taken on record. In
view of the above, Shri Gaurav Chudasma, learned advocate appearing
for Shri Yatin Soni, learned advocate appearing on behalf of the
petitioner does not press the present petitions. Accordingly, both
the petitions are dismissed as not pressed. Notice is discharged in
both the petitions. Ad-interim relief granted earlier, if any,
stands vacated forthwith.

(M.R.

SHAH, J.)

siji

   

Top