Gujarat High Court High Court

Vinodbhai vs State on 2 March, 2010

Gujarat High Court
Vinodbhai vs State on 2 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/283/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 283 of 2010
 

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


 

VINODBHAI
LAGHARBHAI GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
NK MAJMUDAR for
Applicant(s) : 1, 
MR HL JANI, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 02/03/2010 
ORAL ORDER

Heard
the learned advocates of both the sides. Considering the fact that
the matter is already committed by the Sessions Court, Bhavnagar and
it is being numbered as Sessions Case No.2 of 2010, Mr NK Majmudar,
learned advocate 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withdrawn.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.

However,
the Sessions Court is directed to dispose of Sessions Case No.2 of
2010 as early as possible and preferably within six months from the
date of receipt of this order. The liberty is reserved to the
applicant to move an appropriate application if the case is not
disposed of within the aforesaid period.

[H.B.

Antani, J.]

mrpandya

   

Top