Gujarat High Court Case Information System
Print
SCR.A/1458/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1458 of 2011
=========================================
LALJIBHAI
PUJABHAI TARAL & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
NV GANDHI for
Petitioner(s) : 1 - 3.
MR LB DABHI, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/07/2011
ORAL
ORDER
Shri
N.V. Gandhi, learned advocate appearing on behalf of the petitioners
does not press the present petition qua petitioners nos. 1 and 2 at
this stage with a liberty to submit an appropriate application for
discharge before the concerned Court. Hence, the present petition is
dismissed as withdrawn qua petitioners nos. 1 and 2 and, therefore,
the present petition is required to be considered now qua petitioner
no. 3-original accused no. 4 only. NOTICE qua
petitioner no. 3 returnable on 26/07/2011. Shri L.B. Dabhi, learned
APP waives service of notice on behalf of respondent no. 1.
Respondent no. 2 be served through the concerned Police Station. In
the meantime, without prejudice to the case against other co-accused
there shall not be any coercive action against petitioner no. 3 with
respect to the impugned Complaint.
Direct
service is permitted.
(M.R.
SHAH, J.)
siji
Top