Gujarat High Court High Court

Anil vs State on 17 February, 2011

Gujarat High Court
Anil vs State on 17 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1255/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1255 of 2011
 

 
 
=========================================================


 

ANIL
@ ANNU BABUBHAI KATARIA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HARDIK A DAVE for Applicant(s) : 1 - 4. 
MR AJ DESAI APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
 
ORAL
ORDER

After
arguing the case for some time, it is submitted that learned advocate
for the applicants do not press this application at this stage with a
view to pursue the remedy before the trial Court for expeditious
hearing.

It
will be open for the applicant to pursue the remedy before the trial
Court for expeditious hearing of such a case. Trial Court shall
consider the same in accordance with law.

Disposed
of as not pressed. Notice discharged.

(ANANT
S. DAVE, J.)

(ashish)

   

Top