Gujarat High Court High Court

Kanaiyalal vs Thro.Public on 13 June, 2011

Gujarat High Court
Kanaiyalal vs Thro.Public on 13 June, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/SCR.A/1276/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


SPECIAL
CRIMINAL APPLICATION  No 1276 of 2011
 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

KANAIYALAL
			LILADHARBHAI BHAVSAR....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

THRO.PUBLIC
			PROSECUTOR  &  1....Respondent(s)
		
	

 

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

Appearance:
 

MR
SK PATEL FOR THE APPLICANT
 

MR
LR POOJARI, APP FOR THE RESPONDENT
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE M.D. SHAH
			
		
	

 


 

 


Date
: 13/06/2011 

 


ORAL
ORDER

1. Heard
Mr.S.K.Patel, learned Advocate for the applicant. Page No.50
Annexure I is the typed copy of Rojkam, which shows that application
Exh.34 is pending since 30.01.2010 and without any reason the Court
has adjourned the matter.

2. Learned
Judicial Magistrate First Class, Surat, is hereby directed to dispose
of application Exh.34 in Criminal Case No.3348 of 2005 as early as
possible preferably within 1(one) month from the date of receipt of
present order.

3. In
view of above, learned Advocate for the applicant seeks permission to
withdraw present application at this stage. Permission is granted.
Present petition is disposed of.

(M.D.SHAH,
J.)

satish

Page
2 of 1

   

Top