Gujarat High Court
Bipinbhai vs State on 22 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/1645/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1645 of
2010
=========================================================
BIPINBHAI
NATAVARBHAI CHAUDHARY - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DEEP D VYAS for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 22/03/2010
ORAL ORDER
Mr
DD Vyas, learned advocate for the applicant seeks permission to
withdraw this application. However, it is submitted by the learned
advocate for the applicant that the trial pending before the learned
Sessions Court be expedited.
Considering
the aforesaid aspects, the Trial Court is directed to dispose of the
trial as expeditiously as possible.
In
view of the above observation, the permission as prayed for is
granted. The application stands disposed of as withdrawn. Rule is
discharged.
[H.B.ANTANI,
J.]
mrpandya
Top