Gujarat High Court
The vs Heard on 4 March, 2011
Gujarat High Court Case Information System
Print
CR.A/326/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 326 of 2011
=========================================================
THE
GUJARAT INDUSTRIAL CO-OPERATIVE BANK,THRO'KARTIK R PATEL -
Appellant(s)
Versus
HELICOT
INDUSTRIAL & 1 - Opponent(s)
=========================================================
Appearance
:
MR
JB DASTOOR for
Appellant(s) : 1,
MR SUNIL M AGRAWAL for Opponent(s) : 1,
MR.
H.L. JANI, ADDL. PUBLIC PROSECUTOR for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/03/2011
ORAL
ORDER
Heard
learned counsel Mr. J.B. Dastoor appearing for the appellant, Mr.
Sunil M. Agarwal appearing for Respondent no.1 and Mr. H.L. Jani,
learned APP appearing for respondent no.2-State.
During
the hearing of this matter, learned counsel Mr. Dastoor appearing for
the appellant states that looking to the amount of the said claim is
concerned, it is a public money. Mr. Dastoor has prayed to permit
him to withdraw this appeal and to file civil suit before the
appropriate forum. Mr. Agarwal learned counsel appearing for the
respondent no.1 has no objection.
Permission
as sought for is granted. The appeal is disposed of as withdrawn.
(Z.K.SAIYED,J.)
Vahid
Top