Gujarat High Court High Court

Lilabhai vs State on 3 March, 2010

Gujarat High Court
Lilabhai vs State on 3 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6791/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6791 of 2009
 

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

 

LILABHAI
PUNJABHAI BHARIYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1 - 2. 
MR HL JANI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 03/03/2010 

 

ORAL
ORDER

Mr.

H.L. Jani, learned APP appearing for the opponent State, at the
outset, submitted that the case is already committed to the Sessions
Court and the trial is about to commence.

Considering
the aforesaid aspect, learned Sessions Judge, Junagadh is directed to
dispose of the Sessions Case as expeditiously as possible and
preferably within six months from the date of receipt of this order.
However, it would be open for the applicants to move appropriate
application if the Sessions Case is not disposed of within stipulated
time.

In
view of the above, learned advocate for the applicants 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 The application stands disposed of as withdrawn.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