Gujarat High Court High Court

Jivabhai vs Thro’ on 7 July, 2011

Gujarat High Court
Jivabhai vs Thro’ on 7 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7005/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION (QUASH&SETASIDE) No. 7005 of
2011 
======================================


 

JIVABHAI
VAHJIBHAI PARMAR & 1 - Applicants
 

Versus
 

THRO'
PP & 1 - Respondents
 

======================================
Appearance : 
MR
JIGAR G GADHAVI for the Applicants. 
MR L.B.DABHI, APP for
Respondent No.1. 
MR NARENDRA L JAIN for Respondent
No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 27/06/2011 

 

ORAL
ORDER

1. Mr.Gadhavi,
learned advocate appearing on behalf of the applicants seeks
permission to withdraw the present Criminal Misc.Application, which
was filed to quash and set aside the complaint on the ground set out
in the present application with a liberty to file fresh Criminal
Misc.Application on the ground that there is a settlement between the
complainant and the accused, who are mother and son.

2. Permission
is, accordingly, granted. The present Criminal Misc.Application is
dismissed as withdrawn with above liberty. As and when such
application is made, the same shall be considered in accordance with
law and on merits. Notice is discharged. Ad-interim relief, if any,
stands vacated forthwith.

[M.R.SHAH,J]

*dipti

   

Top