Gujarat High Court Case Information System
Print
CR.MA/2447/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2447 of 2010
=============================================
NIMITBHAI
MAHESHCHANDRA BHATT & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
MS SONAL D VYAS for
Applicant(s) : 1 - 2.
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 2
- 3.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/04/2010
ORAL
ORDER
Ms.
Sonal Vyas, learned advocate for the applicants seek permission to
withdraw this application with a view to avail the remedy and submits
that though notices are served, no one appears on behalf of
respondent Nos. 2 and 3.
Learned
advocate for the applicants further submits that for the resolution
passed on 19.12.2005 the copy was applied only in the year 2009,
which reveals that the complaint is filed with a view to harass the
applicants and nature of civil dispute is converted into criminal
case at the behest of respondent No.3.
If
it is so, then also learned advocate for the applicants can avail the
remedy under the Code of Criminal Procedure or under appropriate
statute. At this stage, permission is granted to withdraw this
petition as prayed for. Notice discharged. Interim relief stands
vacated.
[ANANT
S. DAVE, J.]
//smita//
Top