Gujarat High Court
Ms vs Mr on 14 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/3682/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3682 of 2002
with
CRIMINAL
MISC.APPLICATION No. 399 of 2004
======================================
KAMLESHKUMAR
JETUBHAI SANGADA & others
Versus
STATE
OF GUJARAT & another
======================================
Appearance :
Ms.
Archana Patel for MR CJ VIN for
Applicants
Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent No.1
MR
HIREN P VYAS for Respondent
No.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/06/2010
ORAL
ORDER
Mr.
H.P. Vyas, learned counsel for respondent No.2-original complainant,
submits that the impugned complaint in both the applications is
already withdrawn.
In
view of the above statement made by the learned counsel for
respondent No.2-original complainant, both the applications stand
disposed of. Rule is discharged. The interim relief, if any, stands
vacated.
(ANANT
S. DAVE, J.)
(swamy)
Top