Gujarat High Court High Court

Vishal vs State on 2 July, 2008

Gujarat High Court
Vishal vs State on 2 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6682/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6682 of 2008
 

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

 

VISHAL
JAYPRAKASHBHAI JOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI FOR MRSS TR JANI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/07/2008 

 

ORAL
ORDER

Rule.

Mr.Dipen Desai, learned Additional Public Prosecutor waives the
service of notice of rule on behalf of the respondent State.

As
this court is not inclined to consider the application positively,
Mr.RC Jani, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present petition, however, has
requested for early disposal of the trial.

The
prayer of Mr.Jani for early disposal is reasonable, which can be
considered. In the facts and circumstances of the case, the trial
court is directed to conclude the trial as early as possible but not
later than 12 months from the date of receipt of writ of this order,
subject to cooperation by all the concerned.

With
the aforesaid direction, the application is dismissed as withdrawn.

[M.R.

SHAH, J.]

rafik

   

Top