Gujarat High Court
Aneri vs Unknown on 25 February, 2011
Gujarat High Court Case Information System
Print
CR.A/242/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 242 of 2011
=========================================
ANERI
ENTERPRISE - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
=========================================
Appearance :
MR
ASHISH M DAGLI for
Appellant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1,
None for Opponent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/02/2011
ORAL
ORDER
Mr.Ashish
Dagli, learned counsel for the appellant, submitted that under the
instructions he may be permitted to withdraw the present appeal with
liberty to file Civil Suit before the appropriate Court.
Permission
as prayed for is granted. Present appeal is disposed of as withdrawn
with liberty to file Civil Suit before the appropriate Court.
(Z.
K. Saiyed, J)
Anup
Top