Gujarat High Court
Suraj vs State on 21 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/1316620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13166 of
2008
=========================================================
SURAJ
RAJESH PARE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DIVYESH A JOSHI for
Applicant(s) : 1,MR RUSHABH R SHAH for Applicant(s) : 1,
MR SP
HASURKAR ASST. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/10/2008
ORAL
ORDER
In
connection with the offence in question charge-sheet is filed.
Hence, if the trial shall not be completed by the concerned trial
Court within a period of SIX MONTHS from the date of receipt
of the order of this Court, then, it shall be open to the applicant
to apply afresh for bail.
In
view of the above direction, Mr. Joshi, learned Advocate for the
applicant seeks permission to withdraw this application.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn.
(M.D.
Shah,J.)
Umesh/
Top