Gujarat High Court High Court

Champaben vs State on 22 February, 2010

Gujarat High Court
Champaben vs State on 22 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1523/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1523 of 2010
 

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


 

CHAMPABEN
KIRITBHAI SOLANKI & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
YATIN SONI for Applicant(s) : 1 - 4. 
MS CM SHAH APP for
Respondent(s) :
1, 
======================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 22/02/2010
 

ORAL
ORDER

In
view of the fact that the chargesheet has now been filed, I do not
find it appropriate to examine various contentions raised in this
application since the competent Trial Court can go into all aspects
of the matter before framing of charge and decide whether any case
for proceeding further against any of the accused is made if
discharge application is filed.

In
view of the above, this application is not entertained leaving it
open for the applicants to seek remedy before the competent Court in
accordance with law. Disposed of accordingly.

(AKIL
KURESHI,J.)

/patil

   

Top