Gujarat High Court Case Information System
Print
CR.MA/4531/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4531 of 2008
=========================================================
SURMAJI
THANAJI BHOI & 17 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
EKANT G AHUJA for
Applicant(s) : 1 - 18.
MR.M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2,
MR
PRAVIN GONDALIYA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/09/2008
ORAL
ORDER
Present
Criminal Misc. Application is filed by the applicant under Section
482 of the Code of Criminal Procedure to quash and set aside the
M.Case No.15 of 2007 registered at Shamlaji Police Station for the
offence punishable under Sections 143, 147, 148, 436, 392, 395, 427,
506 (2) and 114 of the IPC.
Shri
Ekant Ahuja, learned Advocate for the applicant has submitted that
the charge-sheet is already filed and therefore he seeks permission
to withdraw the present application with a liberty to submit
discharge application before the trial Court. However, he has
requested that a suitable observation be made that the same shall be
considered in accordance with law and on merits and without in any
way being influenced by the present withdrawal of the application.
Application
is accordingly dismissed as withdrawn with above liberty and, as and
when such discharge application is submitted, the same shall be
decided by the trial Court in accordance with law and on merits and
without in any way being influenced by the fact that the petitioner
has withdrawn the present application. Notice discharged.
Ad-interim, relief granted earlier is vacated.
(M.R.SHAH,
J.)
sompura
Top