Gujarat High Court
Sanjay vs Pragati on 3 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/475/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 475 of 2008
=========================================================
SANJAY
ANILKUMAR PARIKH PROPRIETOR - Applicant
Versus
PRAGATI
PROGRESSIVE PRIVATE LIMITED THRO MANISH R. SHARMA & 1 -
Respondents
=========================================================
Appearance
:
MR
BB NAIK for Applicant
: 1,
NOTICE SERVED BY DS for Respondent : 1,
MS Hansa PUNANI
ADDL PUBLIC PROSECUTOR for Respondent :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/07/2008
ORAL
ORDER
Shri
B.B.Naik, learned counsel appearing for the applicant seeks
permission to withdraw this petition in view of the settlement
arrived at between the applicant and respondent No. 1. Permission as
sought for is granted. Matter is dismissed as withdrawn. Notice
discharged.
(S.R.BRAHMBHATT,
J.)
pallav
Top