Gujarat High Court High Court

Rashmikaben vs State on 25 August, 2010

Gujarat High Court
Rashmikaben vs State on 25 August, 2010
Author: R.P.Dholakia,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/10835/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10835 of 2005
 

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

RASHMIKABEN
W/O.PRAVINBHAI MEGHJIBHAI MISTRY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================================
Appearance : 
MR
VIKRAM J THAKOR for Applicant(s) : 1, 
MR KP RAVAL APP for
Respondent(s) :
1, 
========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	

 

 
 


 

Date
: 27/09/2005 

 

 
ORAL
ORDER

Learned
Counsel for the petitioner seeks permission to withdraw this petition
with a request to expedite the trial. Permission is granted. This
petition stands disposed of as withdrawn.

The
District & Sessions Court is directed to proceed with the matter
as expeditiously as possible, if possible, within a period of one
month from the date of receipt of copy of this order, irrespective of
the fact that the learned Sessions Judge being busy in the interview
of Class-IV employee, more particularly, in view of the fact that it
can be held on holidays or Saturdays or Sundays and excuses will not
be accepted by this Court. Direct service is permitted.

(R.P.DHOLAKIA,
J.)

/patil

   

Top