Gujarat High Court
Harishbhai vs State on 24 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/78620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 786 of 2008
=========================================================
HARISHBHAI
RASIKBHAI TRIVEDI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
TS NANAVATI for Applicant(s) : 1,
MR KT DAVE
APP for Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/07/2008
ORAL
ORDER
Learned
counsel for the applicant has no information as to whether any charge
sheet is filed or not. However, that would not make any difference
as the petitioner can avail remedy under Code of Criminal Procedure,
1973.
In
view of the above, learned counsel for the petitioner does not press
this petition, at this stage. Accordingly, this petition stands
disposed of. Notice discharged.
(ANANT S. DAVE, J.)
*pvv
Top