Gujarat High Court
Raju vs State on 2 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/13981/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13981 of 2010
=========================================================
RAJU
@ BHAVNAGRI SAMAT BAPODRA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 3.
Mr Kartik Pandya, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/12/2010
ORAL
ORDER
Learned
Advocate for the applicant seeks permission to withdraw the
application. Permission as prayed for is granted. Disposed of as
withdrawn. Rule is discharged.
However,
it is stated that applicant No.2 is suffering from HIV. Jail
authority shall take all possible steps and necessary medical
treatment may be administered accordingly. Considering the date of
incident, it will be open for the applicant to request the trial
court for expeditious hearing and if such request is made, the trial
court is directed to complete the trial within 12 months from today.
[ANANT
S. DAVE, J.]
msp
Top