Gujarat High Court High Court

Chandraknat vs State on 16 September, 2008

Gujarat High Court
Chandraknat vs State on 16 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/241/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 241 of 2007
 

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

 

CHANDRAKNAT
SINHA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
YN RAVANI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 16/09/2008 

 

 
ORAL
ORDER

Shri
C.B.Upadhyay, learned Advocate appearing for Nanavati Advocates has
submitted that as during the pendency of the proceedings, the
charge-sheet is submitted, the applicant would like to submit a
discharge application before the learned trial Court and therefore
the applicant seeks permission to withdraw the present application.

As
the applicant proposes to prefer an appropriate application before
the learned trial Court for discharge, without expressing any opinion
on merits with respect to the same, applicants are permitted to
withdraw the present Criminal Revision Application with liberty as
prayed for. As and when such an application is made the same shall be
decided by the learned trial Court in accordance with law and on its
own merits.

With
this without expressing any opinion, present application is dismissed
as withdrawn.

(M.R.SHAH,
J.)

sompura

   

Top