Gujarat High Court Case Information System
Print
CR.MA/5469/2006 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5469 of 2006
For
Approval and Signature:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
ASHITKUMAR
POPATLAL BHATT - Applicant(s)
Versus
THE
STATE OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RC JANI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
VIRAT G POPAT for Respondent(s) : 2,
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/02/2011
ORAL
JUDGMENT
Heard
learned advocate appearing for the parties. Learned advocate Shri
R.C. Jani, under instruction of applicant, submitted that the parties
have in fact arrived at amicable settlement, whereunder the rival
complaints have been decided to be not pressed.
Shri
Virat G Popat submitted that if it is so, then let this matter be
permitted to be withdrawn and liberty be reserved in favour of the
applicant to approach the Court, in case there is some difficulty.
Learned
advocate Mr. Jani, in view of this seeks permission to withdraw this
petition as the parties are on the verge of settling the dispute.
Mr. Jani further submits that liberty be reserved, in case of
difficulty to approach. Orders accordingly. Rule is discharged.
Interim relief stands vacated.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top