Gujarat High Court
Sunilkumar vs State on 17 September, 2008
Gujarat High Court Case Information System
Print
SCR.A/1822/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1822 of 2008
=========================================================
SUNILKUMAR
KHUSHALBHAI PATEL & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BALRAM D JAIN for
Applicant(s) : 1 - 4.
MR.M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/09/2008
ORAL
ORDER
Shri
Balram Jain, learned Advocate appearing for the petitioners seeks
permission to withdraw the present petition, as the charge-sheet is
filed, with a liberty to move an appropriate application before the
trial Court for discharge so far as offence alleged under Section 420
of the IPC. Permission, as prayed for, is granted. Petition stands
dismissed as withdrawn. As and when such an application is made, the
same shall be heard and dealt with in accordance with law and on
merits.
(M.R.SHAH,
J.)
sompura
Top