Gujarat High Court High Court

Anitaben vs Kanakkumar on 24 August, 2011

Gujarat High Court
Anitaben vs Kanakkumar on 24 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7987/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7987 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 8233 of 2010
 

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


 

ANITABEN
RAMANLAL RAJARAM SONI - Applicant
 

Versus
 

KANAKKUMAR
MOOLSHANKAR SONI & 1-Respondents
 

======================================
Appearance : 
MR
ANKIT Y BACHANI for the Applicant. 
None for Respondent No.1. 
MR
KP RAWAL, APP for Respondent
No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 24/08/2011 

 

 
ORAL
ORDER

1. Rule.

Mr.K.P.Rawal, learned
Additional Public Prosecutor waives service of notice of Rule
on behalf of respondent No.2.

2. As
Mr.Bachani, learned advocate appearing on behalf of the applicant
proposes to withdraw main Criminal Misc.Application No.8233 of 2010
and the present application is preferred to restore main Criminal
Misc.Application No.8233 of 2010, the present application is taken up
for final hearing today.

3. The
present application has been preferred by the applicant –
original complainant to restore main Criminal Misc. Application
No.8233 of 2010, which came to be dismissed for non-removal of office
objections.

4. Mr.Bachani,
learned advocate appearing on behalf of the applicant has stated at
the bar that due to subsequent development and settlement, the
applicant proposes to withdraw main Criminal Misc. Application
No.8233 of 2010 and, therefore, it is requested to dispense with the
office objections.

5. Under
the circumstances, the present application is allowed and Criminal
Misc.Application No.8233 of 2010 is hereby ordered to be restored to
file. Office objections, if any, are dispensed with. Rule is made
absolute accordingly.

[M.R.SHAH,J]

*dipti

   

Top