Gujarat High Court High Court

Keshubhai vs State on 9 April, 2010

Gujarat High Court
Keshubhai vs State on 9 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14623/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14623 of 2009
 

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

 

KESHUBHAI
SURABHAI KHASIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PM DAVE for
Applicant(s) : 1, 
MR PM DAVE, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 09/04/2010 

 

ORAL
ORDER

Mr.Devang
Vyas, learned APP, on instructions submits that the case is committed
to Sessions Court and charge is already framed.

Considering
the aforesaid facts and circumstances, learned Sessions Judge is
directed to dispose of the Sessions Case as expeditiously as possible
and preferably within six months from the date of receipt of this
order.

In
view of the above, 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 The application stands disposed of as withdrawn.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.

[H.B.

ANTANI, J.]

pirzada/-

   

Top