Gujarat High Court High Court

Kanabhai vs State on 19 March, 2009

Gujarat High Court
Kanabhai vs State on 19 March, 2009
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/272420/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2724 of 2008
 

 
 
=========================================================

 

KANABHAI
RAMJIBHAI CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR L SHETH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2, 
MR PRAVIN GONDALIYA for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 19/03/2009 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. TL Sheth for the applicant and learned advocate
Mr. Bhavin Raiyani for Mr. Gondaliya for respondent No.2.

It
is pertinent to note that the charge-sheet is filed against the
present applicant. The trial Court had committed the case to the
Sessions Court and now criminal case is numbered as Sessions Case
No.1 of 2008, which is pending before the learned Sessions Judge,
Rajkot. Charge is yet not framed.

Applicant
is at liberty to raise all the contentions which are raised in this
application, before the Sessions Court at appropriate stage and the
Sessions Court shall consider the same and decide the same in
accordance with law without being influenced by the order of this
Court.

In
view of the above, learned advocate for the applicant does not press
this application. The application is disposed of as not pressed.
Notice is discharged.

[M.D.SHAH,
J.]

jani

   

Top