Gujarat High Court
Anilbhai vs State on 13 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/1203/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1203 of 2007
=========================================================
ANILBHAI
HASHMUKHBHAI MODI C/O. FIRM THAKORBHAI VALLABHBH & 1 -
Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
TULSHI R SAVANI for
Applicant(s) : 1 - 2.
MR IM PANDYA, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/02/2007
ORAL
ORDER
The
appropriate remedy for the applicant is to approach the trial court
by way of discharge application, if permissible. It is made clear
that this court has not entered into the merits of the case and if an
application for discharge is filed by the applicant the same shall be
considered by the trial court on merits and in accordance with law.
This application is accordingly disposed of.
(K.S.
JHAVERI, J.)
Divya//
Top