Gujarat High Court Case Information System
Print
CR.MA/137/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 137 of 2010
=========================================================
YOGESHBHAI
SOMABHAI NAYAKA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BHAVIK J PANDYA for
Applicant(s) : 1,
MS KRINA CALLA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 28/01/2010
ORAL
ORDER
Learned
APP Ms. Krina Calla, representing the opponent State, at the outset,
submitted that the case is already committed to the Sessions Court
at Valsad and the Sessions Case is about to commence.
In
view of the aforesaid facts and circumstances, the trial court is
given direction to dispose of the Sessions Case as early possible,
preferably within six months from the date of receipt of writ from
this Court.
In
view of the above, learned
advocate for the applicant seeks permission to withdraw this
application. Permission, as prayed for, is granted. The application
stands disposed of as withdrawn. Rule is discharged.
[H.B.
ANTANI, J.]
pirzada/-
Top