Gujarat High Court
Barot vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/6393/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6393 of 2011
======================================
BAROT
JIGISHABEN ATULKUMAR & 5 - Applicants
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
DEVDIP BRAHMBHATT for the Applicants.
MR KP RAWAL, APP for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/06/2011
ORAL
ORDER
1. Mr.Brahmbhatt,
learned advocate appearing on behalf of the petitioners seeks
permission to withdraw the present application as according to him
the matter is settled between the parties. He has stated at the bar
that petitioner Nos.1 and 6 are personally present in the Court.
2. In
view of the above, without further entering into the merits of the
case, the present Criminal Misc.Application is dismissed as
withdrawn. Notice is discharged.
[M.R.SHAH,J]
*dipti
Top