Gujarat High Court High Court

Surmaji vs State on 10 September, 2008

Gujarat High Court
Surmaji vs State on 10 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4531/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4531 of 2008
 

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

 

SURMAJI
THANAJI BHOI & 17 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EKANT G AHUJA for
Applicant(s) : 1 - 18. 
MR.M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2, 
MR
PRAVIN GONDALIYA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Present
Criminal Misc. Application is filed by the applicant under Section
482 of the Code of Criminal Procedure to quash and set aside the
M.Case No.15 of 2007 registered at Shamlaji Police Station for the
offence punishable under Sections 143, 147, 148, 436, 392, 395, 427,
506 (2) and 114 of the IPC.

Shri
Ekant Ahuja, learned Advocate for the applicant has submitted that
the charge-sheet is already filed and therefore he seeks permission
to withdraw the present application with a liberty to submit
discharge application before the trial Court. However, he has
requested that a suitable observation be made that the same shall be
considered in accordance with law and on merits and without in any
way being influenced by the present withdrawal of the application.

Application
is accordingly dismissed as withdrawn with above liberty and, as and
when such discharge application is submitted, the same shall be
decided by the trial Court in accordance with law and on merits and
without in any way being influenced by the fact that the petitioner
has withdrawn the present application. Notice discharged.
Ad-interim, relief granted earlier is vacated.

(M.R.SHAH,
J.)

sompura

   

Top