Gujarat High Court Case Information System
Print
CR.MA/7005/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION (QUASH&SETASIDE) No. 7005 of
2011
======================================
JIVABHAI
VAHJIBHAI PARMAR & 1 - Applicants
Versus
THRO'
PP & 1 - Respondents
======================================
Appearance :
MR
JIGAR G GADHAVI for the Applicants.
MR L.B.DABHI, APP for
Respondent No.1.
MR NARENDRA L JAIN for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/06/2011
ORAL
ORDER
1. Mr.Gadhavi,
learned advocate appearing on behalf of the applicants seeks
permission to withdraw the present Criminal Misc.Application, which
was filed to quash and set aside the complaint on the ground set out
in the present application with a liberty to file fresh Criminal
Misc.Application on the ground that there is a settlement between the
complainant and the accused, who are mother and son.
2. Permission
is, accordingly, granted. The present Criminal Misc.Application is
dismissed as withdrawn with above liberty. As and when such
application is made, the same shall be considered in accordance with
law and on merits. Notice is discharged. Ad-interim relief, if any,
stands vacated forthwith.
[M.R.SHAH,J]
*dipti
Top