Gujarat High Court High Court

Anilbhai vs State on 13 December, 2010

Gujarat High Court
Anilbhai vs State on 13 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1203/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1203 of 2007
 

 
 
=========================================================

 

ANILBHAI
HASHMUKHBHAI MODI C/O. FIRM THAKORBHAI VALLABHBH & 1 -
Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TULSHI R SAVANI for
Applicant(s) : 1 - 2. 
MR IM PANDYA, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/02/2007 

 

 
 
ORAL
ORDER

The
appropriate remedy for the applicant is to approach the trial court
by way of discharge application, if permissible. It is made clear
that this court has not entered into the merits of the case and if an
application for discharge is filed by the applicant the same shall be
considered by the trial court on merits and in accordance with law.
This application is accordingly disposed of.

(K.S.

JHAVERI, J.)

Divya//

   

Top