Gujarat High Court
Care-Q vs State on 17 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/16343/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16343 of 2008
With
CRIMINAL
MISC.APPLICATION No. 16347 of 2008
With
CRIMINAL
MISC.APPLICATION No. 16351 of 2008
With
CRIMINAL
MISC.APPLICATION No. 16353 of 2008
With
CRIMINAL
MISC.APPLICATION No. 16355 of 2008
=========================================================
CARE-Q
MARKETING & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 3.
PUBLIC PROSECUTOR for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2,
MR MP SHAH for
Respondent(s) : 2,
MS. KRUTI M SHAH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/02/2010
ORAL
ORDER
Learned
counsel Ms. Kruti Shah for the original complainant stated on
instructions that disputes have been resolved between the parties.
Complainant has already applied for withdrawal of the trial cases
from the trial Court. On the above statement, counsel for the
petitioners seeks and is granted permission to withdraw these
petitions.
Disposed
of as withdrawn.
(Akil
Kureshi, J.)
menon
Top