Gujarat High Court
Sunilkumar vs State on 17 September, 2008
Gujarat High Court Case Information System Print SCR.A/1822/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 1822 of 2008 ========================================================= SUNILKUMAR KHUSHALBHAI PATEL & 3 - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR BALRAM D JAIN for Applicant(s) : 1 - 4. MR.M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 17/09/2008 ORAL ORDER
Shri
Balram Jain, learned Advocate appearing for the petitioners seeks
permission to withdraw the present petition, as the charge-sheet is
filed, with a liberty to move an appropriate application before the
trial Court for discharge so far as offence alleged under Section 420
of the IPC. Permission, as prayed for, is granted. Petition stands
dismissed as withdrawn. As and when such an application is made, the
same shall be heard and dealt with in accordance with law and on
merits.
(M.R.SHAH,
J.)
sompura
Top