Gujarat High Court High Court

Criminal Revision Application … vs Mr Mm Tirmizi For on 22 February, 2011

Gujarat High Court
Criminal Revision Application … vs Mr Mm Tirmizi For on 22 February, 2011
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL REVISION APPLICATION No 319 of 2000



     --------------------------------------------------------------
     JUHABHAI VADILAL DATANIA
Versus
     AJAY MAHENDRABHAI DATANIA
     --------------------------------------------------------------
     Appearance:
     1. Criminal Revision Application No. 319 of 2000
          MS MEGHA JANI for Petitioner No. 1
          MR MM TIRMIZI for Respondent No. 1-3
          MR KP RAVAL ADDL PP for Respondent No. 4


     --------------------------------------------------------------


              CORAM : HON'BLE MR. JUSTICE M.D. SHAH


              Date of Order: 11/03/2005


ORAL ORDER

It is stated by Ms. Megha Jani, learned advocate
for the petitioner that the matter is settled between the
parties and she seeks permission to withdraw the present
revision application. Permission is granted. Revision
application is disposed of as withdrawn. Rule is
discharged.

(M.D. Shah, J.)
pallav