Gujarat High Court High Court

Mineshkumar vs State on 17 October, 2008

Gujarat High Court
Mineshkumar vs State on 17 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/568/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 568 of 2008
 

 
 
=========================================================

 

MINESHKUMAR
PRAVINCHANDRA SONI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR
SP HASURKAR, APP for
Respondent
No.1 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/10/2008 

 

 
 
ORAL
ORDER

Heard
party-in-person and learned APP Mr.Hasurkar for respondent State.

It
is submitted by learned APP that the trial has already commenced and
10 to 12 witnesses have been examined and the trial is in progress.
In view of this, the trial Court is directed to dispose of the case
as early as possible preferably within six months from the date of
receipt of this order.

In
view of the above, the party-in-person does not press this
application and it stands disposed of accordingly. Rule is
discharged.

(M.D.Shah,
J.)

Sreeram.

   

Top