Gujarat High Court Case Information System
Print
CR.MA/13000/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13000 of 2011
=========================================================
SANJAY
VALJIBHAI ZALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YASH N NANAVATY for
Applicant(s) : 1,
MS.KRINA CALLA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 14/10/2011
ORAL
ORDER
1). In-charge
Additional District & Sessions Judge, Rajkot vide his report
dated 13.10.2011 has informed that the charge has been framed at
Exh.27 on 10.10.2011 in Sessions Case No.26 of 2011 and the trial is
now fixed on 17.10.2011 for recording the evidence of the first
informant.
2) In
this view of the matter, this Application is not pressed. The trial
Court is directed to see that the trial i.e. Sessions Case No.26 of
2011 along with cross case are completed on or before 31st
December 2011. Compliance shall be reported.
3) It
is brought to the notice of the Court that in the cross case, which
will have to be tried together along with Sessions Case No.26 of
2011, charge has not been framed. If that is the case, then trial
Court is directed to see that the charge in the cross case is also
framed at the earliest, preferably on 17th October 2011.
4) With
the above, the Application stands disposed of. Rule is discharged.
Direct service is permitted.
5) A
copy of this order be supplied to Ms.Calla, learned APP for her
onward communication.
(J.B.PARDIWALA,J.)
Vahid
Top