Gujarat High Court High Court

Maruti vs State on 2 September, 2011

Gujarat High Court
Maruti vs State on 2 September, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9407/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9407 of 2011
 

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

 

MARUTI
MICROTECH PVT.LTD - THRO' GANDHI PINAKIN SAKARLAL & 3 -
Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KV SHELAT for
Applicant(s) : 1 - 4. 
MR LB DABHI ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/09/2011 

 

 
 
ORAL
ORDER

Mr.K.V. Shelat, learned
advocate appearing on behalf of the petitioners has tendered
unconditional apology for inaccurate list of events, which is
accepted.

By way of this petition under
Section 482 of the Code of Criminal Procedure, petitioners have
prayed for the following main relief in para 13[A] :-

“13[A]. The
Honourable Court be pleased to admit and allow the present
application by quashing and setting aside the complaint registered
with Dahod (Rural) Police Station being I-CR No.121 of 2006 and
further by quashing of prosecution bearing Cr.Case No.1857 of 2007
pending before 2nd Add. Chief Judicial Magistrate, Dahod
in the interest of justice.”

Considering the fact that after
the petitioners were chargesheeted, the petitioners submitted
application for discharge before the learned Magistrate, which has
been rejected on merits and the said order is not under challenge
before this Court, Mr.K.V.Shelat, learned
advocate appearing on behalf of the petitioners seeks permission to
withdraw the present petition, as the petitioners propose to file
Criminal Revision Application challenging the order passed by the
learned trial court rejecting their application for discharge.

Permission
as prayed for is granted. Present petition is dismissed as withdrawn
with above liberty. As and when such a Criminal Revision
Application is filed by the petitioners, the same shall be
considered in accordance with law and on merits.

[M.R.

SHAH, J.]

rafik

   

Top