Gujarat High Court
Ashish vs State on 22 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1831/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1831 of 2011
=========================================================
ASHISH
KAPILBHAI NANDA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant
Ms.
Manisha L. Shah, APP, for respondent
No.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/07/2011
ORAL
ORDER
It
will be open for the applicant to request the trial court for
expeditious trial of the case in accordance with law. As and when
such request is made by the applicant, the trial court is directed to
consider the said request and shall make all endeavour for
expeditious disposal of the case.
With
the aforesaid observation, this application is disposed of.
The
office is directed to communicate this order to the applicant through
the jail authority.
(ANANT
S. DAVE, J.)
(swamy)
Top