Gujarat High Court High Court

Raziyakhatun vs State on 16 June, 2010

Gujarat High Court
Raziyakhatun vs State on 16 June, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5135/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5135 of 2010
 

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

 

RAZIYAKHATUN
RAJANKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL H RATHOD for
Applicant(s) : 1, 
MR DEVANG VYAS, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
 
ORAL
ORDER

Heard
Mr. Mehul Rathod, learned advocate for the applicant and Mr. Devang
Vyas, learned APP for the opponent State at length and in great
detail.

Having
considered the rival submissions and on perusal of the FIR, police
papers, I am of the view that it would be just and proper in the
facts and circumstances of the case that if direction is given to the
Judicial Magistrate First Class, Kadi, to dispose of the matter
finally within three months from the date of receipt of this order,
then, it would meet the ends of justice.

In view
of the above, learned advocate for the applicant seeks permission to
withdraw the application. Permission, as prayed for, is granted. The
application stands disposed of as withdrawn. Rule is discharged.

However,
it would be open for the applicant to move appropriate application
for bail if the case is not disposed of within stipulated period of
three months.

(H.B.ANTANI,
J.)

pirzada/-

   

Top