Gujarat High Court High Court

Dipambhai vs State on 22 March, 2011

Gujarat High Court
Dipambhai vs State on 22 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14801/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14801 of 2010
 

 


 

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

DIPAMBHAI
VINUBHAI PATEL & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
HL
PATEL ADVOCATES for
Applicant(s) : 1 - 5. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
PP MAJMUDAR for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/03/2011 

 

ORAL
ORDER

When
the matter is called out, learned Advocate for the applicants is not
present. Mr.P.P.Majmudar, learned Advocate for the original
complainant is present. It is submitted by him that charge sheet is
filed before the Trial Court and remedy is available to the present
applicants to approach Trial Court by submitting application for
discharge before Trial Court.

Stand
over to 01.04.2011.

[M.D.Shah,
J.]

satish

   

Top