Gujarat High Court Case Information System
Print
CR.MA/3663/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3663 of 2010
=========================================================
SAMATBHAI
LAXMANBHAI AMBALIA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK A DAVE for
Applicant(s) : 1 - 2.
Ms.C.M.Shah, APP for Respondent(s) : 1,
MR
AB MUNSHI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 06/04/2011
ORAL
ORDER
Learned
advocate for the applicants submits that chargesheet is filed in the
present case. As the chargesheet is already filed, remedy is
available to the present applicants to prefer appropriate application
for discharge or for dropping of the proceedings before the trial
Court under the provisions of Criminal Procedure Code.
In
view of the above, learned advocate for the applicant seeks
permission to withdraw this application with a liberty to prefer
application before the trial Court and raise all contentions which
are raised in this petition. Permission as sought for is granted.
This application stands disposed of as withdrawn.
It
is made clear that if any such application is filed before the trial
Court, then the trial Court will decide the same on its own merits,
in accordance with law and without being influenced by the order
passed by this Court.
Direct
service is permitted.
(
M.D.Shah, J )
srilatha
Top