Gujarat High Court High Court

Ashitkumar vs The on 21 February, 2011

Gujarat High Court
Ashitkumar vs The on 21 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5469/2006	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5469 of 2006
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

 

ASHITKUMAR
POPATLAL BHATT - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
VIRAT G POPAT for Respondent(s) : 2, 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/02/2011 

 

 
 
ORAL
JUDGMENT

Heard
learned advocate appearing for the parties. Learned advocate Shri
R.C. Jani, under instruction of applicant, submitted that the parties
have in fact arrived at amicable settlement, whereunder the rival
complaints have been decided to be not pressed.

Shri
Virat G Popat submitted that if it is so, then let this matter be
permitted to be withdrawn and liberty be reserved in favour of the
applicant to approach the Court, in case there is some difficulty.

Learned
advocate Mr. Jani, in view of this seeks permission to withdraw this
petition as the parties are on the verge of settling the dispute.
Mr. Jani further submits that liberty be reserved, in case of
difficulty to approach. Orders accordingly. Rule is discharged.
Interim relief stands vacated.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top