Gujarat High Court
Trilokbhai vs State on 2 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/10344/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10344 of 2010
=========================================================
TRILOKBHAI
SHAH & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MS
ANUJA S NANAVATI for
Applicant(s) : 1 - 3.
MR. RAVAL, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2,
MR JAL
SOLI UNWALA for Respondent(s) : 2,
MR ASHISH M DAGLI for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/12/2010
ORAL
ORDER
As
the charge-sheet is already filed after conclusion of the inquiry/
investigation, Shri Nanavati, learned Senior Advocate for the
petitioner does not press the present application as the petitioner
proposes to submit an appropriate application before the learned
Magistrate for discharge. In view of the above, present application
is dismissed as not pressed. Notice discharged. Ad-interim relief
granted earlier, if any, stands vacated forthwith. As and when such
an application is made, the same shall be considered in accordance
with law and on merits.
(M.R.SHAH,J.)
kaushik
Top