Gujarat High Court Case Information System
Print
CR.RA/377/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 377 of 2010
=========================================================
IRFAN
ABDUL MAJID MEMON & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BN LIMBACHIA for
Applicant(s) : 1 - 2.MR.MRUDUL M BAROT for Applicant(s) : 1 -
2.
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/08/2010
ORAL
ORDER
Considering
the statement of the learned APP, on instructions of the PSI who is
present in the Court, it is revealed that after filing of the
chargesheet, police has carried out further investigation and is in
the process of filing supplementary chargesheet, Counsel for the
petitioner does not press this petition with liberty to file fresh
discharge application after the supplementary chargesheet is filed.
As and when such application is filed, learned Judge shall decide the
same in accordance with law unmindful of the observations made in the
order which is impugned in the present petition.
Petition
stands disposed of accordingly.
(
AKIL KURESHI, J. )
kailash
Top