Gujarat High Court
Rubinabanu vs State on 10 February, 2010
Gujarat High Court Case Information System
Print
CR.RA/212/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 212 of 2009
=========================================================
RUBINABANU
@ SHABNAMBANU DAUGHTER OF MAULA ALI SHEIKH WIFE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
UTPAL M PANCHAL for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MR ASIFKHAN I PATHAN for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/02/2010
ORAL
ORDER
It
is submitted by learned advocates for the parties that the matter is
settled between the parties and the written terms of settlement is
also placed on record.
In
view of the above, upon instructions, learned advocate Mr.Panchal
seeks permission to withdraw this Revision Application. Permission is
granted. Petition stands disposed of as withdrawn. Rule is
discharged.
(M.D.Shah, J.)
Sreeram.
Top