Gujarat High Court High Court

Alkesh vs State on 14 February, 2011

Gujarat High Court
Alkesh vs State on 14 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/321/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 321 of 2008
 

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


 

ALKESH
MANHARLAL MAHETA S/O MANHARLAL MAHETA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HEMANT B RAVAL for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2, 
MR PARAM R BUCH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/02/2011 

 

 
 
ORAL
ORDER

Counsel
for the petitioner sought permission to withdraw the present
application in view of the settlement between the parties. Petition
is disposed of. Rule discharged. Interim relief, if any, stands
vacated forthwith.

(AKIL
KURESHI, J.)

(ashish)

   

Top