Gujarat High Court Case Information System
Print
CR.MA/6191/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6191 of 2011
=========================================================
PRAVINBHAI
NARANBHAI THUMAR (PATEL) - SARPANCH & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BHUNESH C RUPERA for
Applicant(s) : 1 - 4.
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/06/2011
ORAL
ORDER
Heard
learned advocate Mr.Bhunesh Rupera for the petitioners and learned
APP Mr.L.R.Pujari for the respondent-State. It is submitted by
learned APP, on instructions, that in this case the chargesheet is
filed.
Remedy
is available to the petitioners to submit an application for
discharging and/or for dropping of the charge before the trial court
under the provisions of the Code of Criminal Procedure. In view of
the above, the learned advocate for the petitioners does not press
this application.
If
such application is moved before the trial Court, the same will be
heard and decided in accordance with law and on its own merits
without being influenced by passing of the present order. In
view of the above, the application is disposed of.
(
M.D. SHAH, J. )
syed/
Top