Gujarat High Court High Court

Bharat vs State on 18 November, 2011

Gujarat High Court
Bharat vs State on 18 November, 2011
Author: J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15525/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
MISC.APPLICATION No. 15525 of 2011
 

 


 

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

 

BHARAT
@PAILOT RAMESHBHAI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.MRUDUL
M BAROT for
Applicant(s) : 1, 
MS NAIR, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 18/11/2011 

 

ORAL
ORDER

Rule.

Ms. Nair, learned APP waives service of notice of rule for and on
behalf of State.

In
the meantime, trial Court concerned i.e. Judicial Magistrate, First
Class at Nadiad is directed to send a report as regards the status of
the trial i.e. Criminal Case No.923 of 2011 arising from First
Information Report registered with I-CR No.221 of 2010 with Nadiad
(Rural) Police Station on or before returnable date.

The
trial Court concerned shall specify as to how many witnesses have
been examined and how much time is likely to be consumed for
completion of a trial.

S.O.

to 2 nd
December, 2011.

[J.B.

Pardiwala, J.]

#MH
Dave

   

Top