Gujarat High Court
Mahendra vs State on 30 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/590620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5906 of 2008
=========================================================
MAHENDRA
PRABHUDASBHAI ADESRA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
ZUBIN F BHARDA for Applicant(s) : 1 - 3.
MR KT
DAVE APP for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) :
2,
M/S THAKKAR ASSOC. for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/07/2008
ORAL
ORDER
Mr.K.T.Dave,
learned APP, states that charge sheet is filed.
In
view of the above, it will be open for the applicants to avail remedy
under Code of Criminal Procedure, 1973 and no interference is called
for by this Court under Section 482 of the Code of Criminal
Procedure, at this stage.
Accordingly,
this Criminal Misc. Application is rejected. Notice discharged.
Interim relief, if any, granted earlier stands vacated forthwith.
(ANANT S. DAVE, J.)
*pvv
Top