Gujarat High Court High Court

Saiyed vs State on 16 November, 2011

Gujarat High Court
Saiyed vs State on 16 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12729/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
MISC.APPLICATION No. 12729 of 2005
 

 


 

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


 

SAIYED
GULAMABBAS BADASAHEB NAQVI &1-Applicants
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR
HARSHIT S TOLIA for the Applicants. 
MR JK SHAH, APP for Respondent
No.1. 
MR PM DAVE for Respondent
No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 16/11/2011 

 

 
ORAL
ORDER

1. The
present application has been preferred by the applicants herein –
original accused to quash and set aside the impugned FIR being
C.R.No.I-111 of 2005 registered with Una Police Station as well as to
quash and set aside the charge-sheet.

2. Mr.Harshit
Tolia, learned advocate appearing on behalf of the applicants seeks
permission to withdraw the present application as the applicants
propose to submit an appropriate application for discharge before the
concerned Court. He has requested to make suitable observations that
the concerned Court to consider the said application in accordance
with law and on merits, without in any way being influenced by the
present order.

3. In
view of the above, the present application is dismissed as withdrawn
with above liberty. As and when such application for discharge is
made, the same be considered by the concerned Court in accordance
with law and on merits, without in any way being influenced by the
present order. Rule is discharged. Ad-interim relief, if any, stands
vacated forthwith.

[M.R.SHAH,J]

*dipti

   

Top