Gujarat High Court
Irfan vs State on 29 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/4077/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4077 of
2010
=========================================================
IRFAN
PIRUBHAI SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRS
MUMTAZ SAIYED for
Applicant(s) : 1,MRNASIRMSAIYED for Applicant(s) : 1,
MR DC
SEJPAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 29/04/2010
ORAL ORDER
Rule.
Mr DC Sejpal, learned APP waives service of rule on behalf of the
State.
Mr
Saiyed, learned advocate for the applicant seeks permission to
withdraw this application.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.
However,
considering the facts and circumstances of the case, the learned
Sessions Judge is directed to dispose of the trial as expeditiously
as possible after commitment of the case.
[H.B.ANTANI, J.]
mrpandya
Top