Gujarat High Court Case Information System Print CR.MA/2098/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 2098 of 2010 ========================================================= SALIM IBRAHIM MOD - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR ASHISH M DAGLI for Applicant(s) : 1, MR DIVYESH SEJPAL APP for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.B.ANTANI Date : 16/04/2010 ORAL ORDER
1. Learned
A.P.P. Mr.Divyesh Sejpal, at the out set, submitted that the trial in
the matter has already been commenced.
2. Considering
the aforesaid aspect, the trial court is directed to dispose of the
sessions case as early as possible preferably within a period of four
months.
3. In
view of the above, learned advocate Mr.A.M. Dagli for the applicant
seeks permission to withdraw this application. Permission, as prayed
for, is granted. The application stands disposed of as withdrawn.
Rule is discharged.
4. However,
it will be open for the applicant to move appropriate application, if
the trial is not completed within the stipulated period.
(H.B.ANTANI,
J.)
Hitesh
Top