Gujarat High Court
Nitinbhai vs State on 29 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/1119/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1119 of 2011
=========================================================
NITINBHAI
JAYANTIBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
H A SHAH for
Applicant(s) : 1,
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/02/2011
ORAL
ORDER
Learned
Counsel for the applicant, upon instructions from his client, does
not press this petition at this stage, keeping it open to move this
Court after accused no.4 is apprehended or if the trial does not
commence within three months.
Permission
as prayed for is granted.
The
Application stands disposed of as not pressed. Rule is discharged.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top