Gujarat High Court
Jadabhai vs State on 5 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/11028/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11028 of 2011
=========================================
JADABHAI
NAGJIBHAI VALMIKI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR VR HALANI for Applicant(s) :
1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/08/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application, at this stage.
Permission,
as prayed for, is granted.
However,
considering the facts and circumstances of the case, it will be open
for the applicant to approach the appropriate forum seeking bail, if
the trial is not completed on or before 31.12.2011.
With
the aforesaid, this application stands disposed of as withdrawn.
Copy
of the order may be sent to the trial Court by the registry so as to
expedite the trial.
[ANANT
S. DAVE, J.]
//smita//
Top