Gujarat High Court
Jogendrasinh vs State on 16 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3295/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3295 of 2011
=========================================================
JOGENDRASINH
@ DEVISANG RAMNARESHSING CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KK BRAHMBHATT for
Applicant(s) : 1,
Mr.L.R.Pujari, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/03/2011
ORAL
ORDER
Learned
advocate for the applicant submits that chargesheet is filed in the
present case. As the chargesheet is already filed, remedy is
available to the present applicant to prefer appropriate application
for discharge or for dropping of the proceedings before the trial
Court under the Criminal Procedure Code.
In
view of the above, learned advocate for the applicant seeks
permission to withdraw this application with a liberty to prefer
application before the trial Court. Permission as sought for is
granted. This application stands disposed of as withdrawn. Direct
service is permitted.
(
M.D.Shah, J )
srilatha
Top