Gujarat High Court High Court

Harishbhai vs State on 24 July, 2008

Gujarat High Court
Harishbhai vs State on 24 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/78620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 786 of 2008
 

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


 

HARISHBHAI
RASIKBHAI TRIVEDI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
TS NANAVATI for Applicant(s) : 1, 
MR KT DAVE
APP for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant has no information as to whether any charge
sheet is filed or not. However, that would not make any difference
as the petitioner can avail remedy under Code of Criminal Procedure,
1973.

In
view of the above, learned counsel for the petitioner does not press
this petition, at this stage. Accordingly, this petition stands
disposed of. Notice discharged.

(ANANT S. DAVE, J.)

*pvv

   

Top