Gujarat High Court
Shaili vs State on 26 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/3376/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3376 of 2008
With
CRIMINAL
MISC.APPLICATION No. 3430 of 2008
With
CRIMINAL
MISC.APPLICATION No. 3429 of 2008
With
CRIMINAL
MISC.APPLICATION No. 3432 of 2008
=========================================
SHAILI
ANUJBHAI MEHTA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE UNSERVED for Respondent(s) : 2,
MR BK
DAMANI for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/07/2011
ORAL
ORDER
1. It
is submitted by Mr.Ashish Dagli and Mr.Damani, learned advocates
appearing for respective parties that the matter is settled between
the complainant and accused and settlement pursis is also placed on
record before the Trial Court and because of pendency of present
applications, order could not be passed by the Trial Court. Terms
of settlement is produced which is ordered to be taken on record.
2. In
view of above, Mr.Dagli, learned advocate for the applicants seeks
permission to withdraw present applications. Permission is granted.
Disposed of as withdrawn. Rule discharged. Interim relief, if any,
stands vacated.
[M.D.Shah,
J.]
satish
Top