Gujarat High Court High Court

Dipit vs State on 29 September, 2008

Gujarat High Court
Dipit vs State on 29 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10076/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10076 of 2008
 

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

DIPIT
SHAH & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MRS MAUNA M
BHATT for Applicant(s) : 1 - 3. 
MR RC KODEKAR,
APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 29/09/2008 

 

 
 
ORAL
ORDER

RULE.

Shri R.C. Kodekar, learned Additional Public Prosecutor waives
service of rule on behalf of the respondent-State.

Considering
the fact that chargesheet is already filed and the applicants have a
remedy by way of submitting an appropriate application before the
learned trial Court for discharge, Shri Manish R. Bhatt, learned
Senior advocate appearing on behalf of the applicants seeks
permission to withdraw the present application with a liberty to move
an appropriate application for discharge. The application is
dismissed as withdrawn with the above liberty. Rule is discharged.

(M.R.

SHAH, J.)

siji

   

Top