Gujarat High Court High Court

Dipakbhai vs State on 6 May, 2011

Gujarat High Court
Dipakbhai vs State on 6 May, 2011
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/393920/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3939 of 2008
 

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

 

DIPAKBHAI
LALJIBHAI VAJA & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VM PANCHOLI for
Applicant(s) : 1 - 5. 
MR RC KODEKAR ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2, 
MR AZIZ
AN ALVI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 28/11/2008 

 

ORAL
ORDER

Learned
counsel for the petitioner submitted, on written instructions
received from the petitioner, that the parties were amicably settling
all the disputes with the understanding that all the pending cases
were to be withdrawn or disposed. Therefore, he sought permission to
withdraw the petition. No one is present for the original complainant
and learned A.P.P. has no objection. Petition is permitted to be
withdrawn and Rule is discharged with no order as to costs.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top