Gujarat High Court High Court

Harish vs State on 31 March, 2011

Gujarat High Court
Harish vs State on 31 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2949/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2949 of 2011
 

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


 

HARISH
@ PAPPU DASHRATHBHAI OD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
NIKHIL D JOSHI for
Applicant(s) : 1, 
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 31/03/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocates for the parties.

Trial
is expedited since the age of the victim is around 15 years as per
the Date of Birth. Hence, no case is made to exercise powers in
favour of the applicant at this stage.

However,
if the trial is not over within six months from today, it will be
open for the applicant to take appropriate remedy in accordance with
law.

In
view of the above, this application is rejected. Rule discharged.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top