Gujarat High Court Case Information System
Print
CR.MA/2731/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2731 of 2011
=========================================================
ZAHIR
ABBAS AHMEDBHAI MANSURI & 6 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RUSHABH R SHAH for
Applicant(s) : 1 - 7.
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
UNSERVED-REFUSED (N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/04/2011
ORAL
ORDER
Heard
learned advocate Mr.R.R.Shah for the petitioners and learned APP
Mr.L.R.Pujari for the State.
It
is submitted by learned APP Mr.Pujari, on instructions, that in this
case the chargesheet is filed before the competent Court.
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 petition.
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