Gujarat High Court High Court

Pankajkumar vs State on 15 February, 2010

Gujarat High Court
Pankajkumar vs State on 15 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/482/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 482 of
2010 
=========================================================

 

PANKAJKUMAR
BHAILALBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK A DAVE for
Applicant(s) : 1, 
MS. KRINA CALLA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 15/02/2010 

 

 
 
ORAL
ORDER

Learned
A.P.P. Ms. Krina Calla, at the out-set, submitted that the Sessions
Case No. 214 of 2009 is already pending before the Sessions Court,
district Panchmahal.

Considering
the aforesaid aspect, it would be just and proper in the facts and
circumstances of the present case that the direction given to the
learned Sessions Judge to dispose of the aforesaid case as early as
possible preferably within four months from the date of the receipt
of this order.

In
view of the above, learned advocate Mr. Hardik A. Dave for the
applicant seeks permission to withdraw the application. Permission,
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.

(H.B.ANTANI,
J.)

Shekhar

   

Top