Gujarat High Court Case Information System
Print
CR.MA/10076/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10076 of 2008
==========================================
DIPIT
SHAH & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
MRS MAUNA M
BHATT for Applicant(s) : 1 - 3.
MR RC KODEKAR,
APP for Respondent(s) : 1,
None for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/09/2008
ORAL
ORDER
RULE.
Shri R.C. Kodekar, learned Additional Public Prosecutor waives
service of rule on behalf of the respondent-State.
Considering
the fact that chargesheet is already filed and the applicants have a
remedy by way of submitting an appropriate application before the
learned trial Court for discharge, Shri Manish R. Bhatt, learned
Senior advocate appearing on behalf of the applicants seeks
permission to withdraw the present application with a liberty to move
an appropriate application for discharge. The application is
dismissed as withdrawn with the above liberty. Rule is discharged.
(M.R.
SHAH, J.)
siji
Top