Gujarat High Court Case Information System
Print
CR.RA/241/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 241 of 2007
=========================================================
CHANDRAKNAT
SINHA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
NANAVATY
ADVOCATES for
Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
YN RAVANI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/09/2008
ORAL
ORDER
Shri
C.B.Upadhyay, learned Advocate appearing for Nanavati Advocates has
submitted that as during the pendency of the proceedings, the
charge-sheet is submitted, the applicant would like to submit a
discharge application before the learned trial Court and therefore
the applicant seeks permission to withdraw the present application.
As
the applicant proposes to prefer an appropriate application before
the learned trial Court for discharge, without expressing any opinion
on merits with respect to the same, applicants are permitted to
withdraw the present Criminal Revision Application with liberty as
prayed for. As and when such an application is made the same shall be
decided by the learned trial Court in accordance with law and on its
own merits.
With
this without expressing any opinion, present application is dismissed
as withdrawn.
(M.R.SHAH,
J.)
sompura
Top