Gujarat High Court Case Information System
Print
CR.MA/11917/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11917 of 2008
=========================================================
KHAMJIBHAI
THAVARAJI MAHIDA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MS.
KRUTI M SHAH for Applicant(s) : 1,
MR
M.R.MENGDEY, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/09/2008
ORAL
ORDER
Ms.Kruti
Shah, learned Advocate appearing on behalf of the petitioner does not
press prayer in terms of para ? 7(B) i.e. for quashing and setting
aside the complaint in question. So far as the alternative prayer is
concerned, by which it is prayed to direct respondent No.1 to release
the petitioner on personal bond without insisting for solvent surety
of Rs.10,000/- or to reduce the said amount is concerned, at present
no order has been passed by the Sub-Divisional Magistrate, Idar,
therefore, said relief is not entertained at this stage. As and when
any order is passed and same is placed on record and is challenged,
same shall be considered in accordance with law and on merits. With
these, present application is disposed of.
[M.R.Shah,J.]
satish
Top