Gujarat High Court High Court

Mohammad vs State on 5 May, 2011

Gujarat High Court
Mohammad vs State on 5 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5333/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5333 of 2011
 

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

 

MOHAMMAD
ALI MOHAMMAD YUNUS GENERAL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH A PATEL for
Applicant(s) : 1 - 2. 
MR LR PUJARI, APP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 05/05/2011  
 
ORAL ORDER

It
is submitted by Mr.Mukesh A. Patel, learned advocate for the
applicant that charge-sheet is filed.

Remedy
is available to the applicant for filing discharge application before
the trial Court under Criminal Procedure Code.

In
view of above, if discharge application is moved before the trial
Court then the trial Court will decide the same in accordance with
law on its own merits without influenced of order passed by this
Court today.

Mr.Patel,
learned advocate for the applicant seeks permission to withdraw this
application with liberty to approach trial Court. Permission as
prayed for is granted. This application stands disposed of as
withdrawn.

(M. D.

SHAH, J.)

kks

   

Top