Gujarat High Court Case Information System
Print
SCR.A/2143/2007 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2143 of 2007
==========================================
DEVIDAS
PYARELAL SHARMA
Versus
STATE
OF GUJARAT & OTHERS
==========================================
Appearance
:
MR NM KAPADIA for Applicant
MR
LB DABHI APP for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 2 - 4.
MR JV JAPEE for Respondent(s) : 4,
NOTICE
UNSERVED for Respondent(s) : 5 -
7.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 11/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Today
when the matter is called out, Mr.M. V. Mehta, Assistant Police
Commissioner, B Division Surat City places on record a
detailed report of search made for the missing persons. In search,
ultimately, it is found that the missing persons had left on their
own volition from their residence. Learned advocate Mr.N.M.Kapadia
for the applicant is present and he is heard. Learned APP
Mr.L.B.Dabhi for the respondent State is also present and he is
also heard. Learned advocate Mr.N.M.Kapadia for the applicant
submits that the missing relatives of the applicant have come back
to their house and that they do not want to pursue this petition any
further and seeks permission to withdraw this petition.
In
view of the above, permission as prayed for is granted. This
petition stands disposed of. Notice is discharged.
[
J. R. VORA,J. ] [ SHARAD D. DAVE,J. ]
(vijay)
Top