IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 4767 of 2001
--------------------------------------------------------------
JAYABEN BHAYABHAI DAFDA
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 4767 of 2001
MR YOGESH S LAKHANI for Petitioner No. 1
MR AJ DESAI APP for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE A.M.KAPADIA
Date of Order: 06/07/2001
ORAL ORDER
1.Mr. Lakhani, learned advocate for the
petitioner, seeks leave to withdraw the petition, with a
request to issue appropriate directions to the concerned
Sessions Judge to expedite the trial. Mr. A.J. Desai,
learned A.P.P. has no objection if permission to
withdraw the petition is granted. The petition stands
rejected as it is withdrawn. However, in the facts and
circumstances of the case and more particularly in view
of the fact that the petitioner/accused is having four
minor children and she is in jail since seven months, the
learned Sessions Judge is requested to expedite the trial
by giving top priority and try to conclude the trial on
or before 30.4.2002. With the above observation and
direction, notice is discharged.
6.7.2001.(A. M. Kapadia, J.)
—
(karan)