Gujarat High Court
Mr vs Mr on 19 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/11675/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11675 of 2008
======================================
THAKOR
PRATAPJI MAGNAJI
Versus
STATE
OF GUJARAT
======================================
Appearance :
Mr.
Vijay Patel for M/s. HL PATEL ADVOCATES for Applicant
Mr.
S.P. Hasurkar, Additional Public Prosecutor for the
respondents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/09/2008
ORAL
ORDER
Learned
counsel for the applicant, under the instruction of the applicant,
seeks permission to withdraw this application with liberty to
approach the trial court for expeditious trial.
Permission
is granted.
This
application stands disposed of as withdrawn. If the request is made
by the applicant for expeditious trial, the
trial court shall consider the same pass order accordingly.
(ANANT
S. DAVE, J.)
(swamy)
Top