Gujarat High Court
Chandubhai vs State on 11 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/10726/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10726 of 2008
=========================================================
CHANDUBHAI
DAMODARDAS THAKKAR & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HRIDAY BUCH for
Applicant(s) : 1 - 4.
MR.R.C.KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/09/2008
ORAL
ORDER
Shri
Hriday Buch, learned Advocate for the applicant has submitted that
the applicants would surrender before the concerned Investigating
Officer on 15/09/2008 at 11:00 a.m. and they may be produced before
the learned JMFC at the earliest.
In
view of the above, present application is dismissed as withdrawn with
liberty as prayed for. The concerned Investigating Officer may
present the accused persons before the learned JMFC at the earliest.
D.S.
Permitted.
(M.R.SHAH,
J.)
sompura
Top