Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	
 
	 
SCR.A/2143/2007	 1/ 2	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
SPECIAL
CRIMINAL APPLICATION No. 2143 of 2007
 
 
==========================================
 
DEVIDAS
PYARELAL SHARMA 
 
Versus
 
STATE
OF GUJARAT & OTHERS
 
========================================== 
Appearance
: 
MR NM KAPADIA for Applicant 
MR
LB DABHI APP for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 2 - 4. 
MR JV JAPEE for Respondent(s) : 4, 
NOTICE
UNSERVED for Respondent(s) : 5 -
7. 
==========================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 
 
			
		
		 
			 
and
		
	
	 
		 
			 
 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	
 
 
 
 
Date
: 11/11/2008 
 
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Today
when the matter is called out, Mr.M. V. Mehta, Assistant Police
Commissioner, B Division Surat City places on record a
detailed report of search made for the missing persons. In search,
ultimately, it is found that the missing persons had left on their
own volition from their residence. Learned advocate Mr.N.M.Kapadia
for the applicant is present and he is heard. Learned APP
Mr.L.B.Dabhi for the respondent State is also present and he is
also heard. Learned advocate Mr.N.M.Kapadia for the applicant
submits that the missing relatives of the applicant have come back
to their house and that they do not want to pursue this petition any
further and seeks permission to withdraw this petition.
In
view of the above, permission as prayed for is granted. This
petition stands disposed of. Notice is discharged.
[
J. R. VORA,J. ] [ SHARAD D. DAVE,J. ]
(vijay)
Top