Gujarat High Court
Karsanbhai vs State on 29 January, 2010
Gujarat High Court Case Information System
Print
SCR.A/134/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 134 of 2010
=======================================================
KARSANBHAI
GANDABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
HR PRAJAPATI for Applicant(s) : 1,
MR KP RAVAL APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/01/2010
ORAL
ORDER
Rule.
Learned A.P.P., Mr.K.P. Raval waives service of notice of rule on
behalf of the respondents.
Learned
counsel for the applicant submitted that the appeal is pending since
August, 2008.
The
respondent no.2 is requested to dispose the Appeal of the applicant
expeditiously and preferably by 30th April, 2010. Rule is
made absolute. Direct service is permitted.
(AKIL
KURESHI,J.)
/patil
Top