Gujarat High Court
Champaben vs State on 22 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1523/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1523 of 2010
=======================================================
CHAMPABEN
KIRITBHAI SOLANKI & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
YATIN SONI for Applicant(s) : 1 - 4.
MS CM SHAH APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/02/2010
ORAL
ORDER
In
view of the fact that the chargesheet has now been filed, I do not
find it appropriate to examine various contentions raised in this
application since the competent Trial Court can go into all aspects
of the matter before framing of charge and decide whether any case
for proceeding further against any of the accused is made if
discharge application is filed.
In
view of the above, this application is not entertained leaving it
open for the applicants to seek remedy before the competent Court in
accordance with law. Disposed of accordingly.
(AKIL
KURESHI,J.)
/patil
Top