Gujarat High Court Case Information System
Print
CR.MA/272420/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2724 of 2008
=========================================================
KANABHAI
RAMJIBHAI CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
TUSHAR L SHETH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MR PRAVIN GONDALIYA for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 19/03/2009
ORAL
ORDER
Heard
learned advocate Mr. TL Sheth for the applicant and learned advocate
Mr. Bhavin Raiyani for Mr. Gondaliya for respondent No.2.
It
is pertinent to note that the charge-sheet is filed against the
present applicant. The trial Court had committed the case to the
Sessions Court and now criminal case is numbered as Sessions Case
No.1 of 2008, which is pending before the learned Sessions Judge,
Rajkot. Charge is yet not framed.
Applicant
is at liberty to raise all the contentions which are raised in this
application, before the Sessions Court at appropriate stage and the
Sessions Court shall consider the same and decide the same in
accordance with law without being influenced by the order of this
Court.
In
view of the above, learned advocate for the applicant does not press
this application. The application is disposed of as not pressed.
Notice is discharged.
[M.D.SHAH,
J.]
jani
Top