Gujarat High Court
Ashifsha vs State on 26 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/2512/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2512 of 2011
=========================================
ASHIFSHA
IQBALSHA BHATTI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
HARESH N JOSHI for
Applicant(s) : 1,
MS MINI NAIR, APP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/04/2011
ORAL
ORDER
Shri
Joshi, learned advocate appearing on behalf of the applicant seeks
permission to withdraw the present application at this stage with a
liberty to file a fresh application for bail after some time if
trial has not begun. Permission is accordingly granted. The present
application is dismissed as withdrawn. In the facts and
circumstances of the case, the learned trial Court is directed to
expedite the trial.
(M.R.
SHAH, J.)
siji
Top