Gujarat High Court High Court

Mahendrasinh vs State on 15 July, 2008

Gujarat High Court
Mahendrasinh vs State on 15 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/234/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No.234 of 2008
 

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


 

MAHENDRASINH
LAKHDHEERSINH SODHA - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

==========================================================
Appearance : 
MRS
KOMAL H. BHATT FOR MR NIRAV C THAKKAR for
Applicant. 
MR KP RAVAL, APP for
Respondent. 
==========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE BANKIM N. MEHTA
		
	

 

 
 


 

Date
: 15/07/2008 

 

 
ORAL
ORDER

Heard
Mrs.Komal H. Bhatt, learned advocate for Mr.Nirav C. Thakker, learned
advocate for the petitioner.

The
petitioner-original accused No.8 has filed this Revision Application
under Section 397 read with Section 401 of the Code of Criminal
Procedure, 1973 and challenged the order dated 10th March
2008 passed by the learned Additional Sessions Judge & Presiding
Officer, Fast Track Court No.11, Rajkot, below Exhibit 16, in
Sessions Case No.107 of 2006 rejecting the application for discharge
filed under Section 227 of the Cr.P.C.

It
is stated by Mr.Raval, learned Additional Public Prosecutor for the
State, that the trial Court has framed the charge on 14.05.2008.

In
view of the fact that the petitioner has challenged the order
rejecting the application for discharge and as the charge is already
framed by the lower Court, this Revision Application has become
infructuous and accordingly stands disposed of having become
infructuous. Notice is discharged.

[Bankim
N. Mehta, J.]

Rajendra

   

Top