Gujarat High Court High Court

Khamjibhai vs State on 18 September, 2008

Gujarat High Court
Khamjibhai vs State on 18 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11917/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11917 of 2008
 

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


 

KHAMJIBHAI
THAVARAJI MAHIDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
Appearance : 
MS.
KRUTI M SHAH for Applicant(s) : 1, 
MR
M.R.MENGDEY, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 18/09/2008 

 

ORAL
ORDER

Ms.Kruti
Shah, learned Advocate appearing on behalf of the petitioner does not
press prayer in terms of para ? 7(B) i.e. for quashing and setting
aside the complaint in question. So far as the alternative prayer is
concerned, by which it is prayed to direct respondent No.1 to release
the petitioner on personal bond without insisting for solvent surety
of Rs.10,000/- or to reduce the said amount is concerned, at present
no order has been passed by the Sub-Divisional Magistrate, Idar,
therefore, said relief is not entertained at this stage. As and when
any order is passed and same is placed on record and is challenged,
same shall be considered in accordance with law and on merits. With
these, present application is disposed of.

[M.R.Shah,J.]

satish

   

Top