Gujarat High Court High Court

Dinesh vs State on 12 May, 2010

Gujarat High Court
Dinesh vs State on 12 May, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2263/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2263 of 2007
 

To


 

SPECIAL
CRIMINAL APPLICATION No. 2266 of 2007
 

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


 

DINESH
RATILAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
HEMANT B RAVAL for
Applicant(s) : 1, 
MR KL PANDYA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
 
ORAL
ORDER

Perused
the Note dated 15.4.2010 submitted by the learned Metropolitan
Magistrate, Court No.17, Ahmedabad.

In
the said Note, the learned Metropolitan Magistrate has stated that
vide order dated 7.12.2007 made in Special Criminal Application
No.2263 of 2007, this Court had directed that the trial be completed
as expeditiously as possible and preferably within a period of six
months from the date on which the application of segregation made by
the petitioner is decided in connection with Criminal Cases No.630
of 1989 to 633 of 1989 pending before the said Court.

The
learned Magistrate has submitted that, on account of various
difficulties narrated in the Note, it is not possible for the trial
to be completed within a period of six months and he has,
accordingly, requested for extension of time to conclude the trial.

Considering
the difficulties stated by the learned Magistrate, the request for
extension of time requires consideration.

As
is apparent from the order dated 7.12.2007 made by this Court, the
learned Magistrate has been requested to complete the trial as
expeditiously as possible and preferably within a period of six
months. Thus, there is no compulsion to decide the matter within
six months. The learned Magistrate may, therefore, conclude the
trial qua the petitioner as expeditiously as possible without undue
delay. The Note stands disposed of accordingly.

[HARSHA
DEVANI, J.]

parmar*

   

Top