Gujarat High Court Case Information System Print CR.MA/2731/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 2731 of 2011 ========================================================= ZAHIR ABBAS AHMEDBHAI MANSURI & 6 - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR RUSHABH R SHAH for Applicant(s) : 1 - 7. MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, UNSERVED-REFUSED (N) for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 21/04/2011 ORAL ORDER
Heard
learned advocate Mr.R.R.Shah for the petitioners and learned APP
Mr.L.R.Pujari for the State.
It
is submitted by learned APP Mr.Pujari, on instructions, that in this
case the chargesheet is filed before the competent Court.
Remedy
is available to the petitioners to submit an application for
discharging and/or for dropping of the charge before the trial court
under the provisions of the Code of Criminal Procedure. In view of
the above, the learned advocate for the petitioners does not press
this petition.
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. In view of
the above, the application is disposed of.
(M
D SHAH, J.)
syed/
Top