Gujarat High Court Case Information System
Print
CR.MA/5333/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5333 of 2011
=========================================================
MOHAMMAD
ALI MOHAMMAD YUNUS GENERAL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MUKESH A PATEL for
Applicant(s) : 1 - 2.
MR LR PUJARI, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/05/2011
ORAL ORDER
It
is submitted by Mr.Mukesh A. Patel, learned advocate for the
applicant that charge-sheet is filed.
Remedy
is available to the applicant for filing discharge application before
the trial Court under Criminal Procedure Code.
In
view of above, if discharge application is moved before the trial
Court then the trial Court will decide the same in accordance with
law on its own merits without influenced of order passed by this
Court today.
Mr.Patel,
learned advocate for the applicant seeks permission to withdraw this
application with liberty to approach trial Court. Permission as
prayed for is granted. This application stands disposed of as
withdrawn.
(M. D.
SHAH, J.)
kks
Top