Gujarat High Court
Ravindraraj vs State on 9 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/4160/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4160 of 2011
=========================================================
RAVINDRARAJ
KIRITBHAI SOLANKI & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
YS RAJPUT for
Applicant(s) : 1 - 4.
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/05/2011
ORAL
ORDER
As
the charge-sheet has been filed, learned Advocate Mr.Rajput for the
applicants, seeks permission to withdraw the present application, to
avail the alternative remedy by making appropriate application before
the trial Court for dropping of the proceedings and / or for
discharging under the provisions of the Code of Criminal Procedure.
Permission,
as prayed for, is granted. Application stands disposed of as
withdrawn. If such application is moved before the trial Court, the
same will be heard and decided in accordance with law and on its own
merits without being influenced by passing of the present order.
(M
D SHAH, J.)
syed/
Top