Gujarat High Court High Court

Laljibhai vs State on 11 July, 2011

Gujarat High Court
Laljibhai vs State on 11 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1458/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1458 of 2011
 

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


 

LALJIBHAI
PUJABHAI TARAL & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NV GANDHI for
Petitioner(s) : 1 - 3. 
MR LB DABHI, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 11/07/2011 

 

ORAL
ORDER

Shri
N.V. Gandhi, learned advocate appearing on behalf of the petitioners
does not press the present petition qua petitioners nos. 1 and 2 at
this stage with a liberty to submit an appropriate application for
discharge before the concerned Court. Hence, the present petition is
dismissed as withdrawn qua petitioners nos. 1 and 2 and, therefore,
the present petition is required to be considered now qua petitioner
no. 3-original accused no. 4 only. NOTICE qua
petitioner no. 3 returnable on 26/07/2011. Shri L.B. Dabhi, learned
APP waives service of notice on behalf of respondent no. 1.
Respondent no. 2 be served through the concerned Police Station. In
the meantime, without prejudice to the case against other co-accused
there shall not be any coercive action against petitioner no. 3 with
respect to the impugned Complaint.

Direct
service is permitted.

(M.R.

SHAH, J.)

siji

   

Top