Gujarat High Court Case Information System
Print
CR.MA/1028/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1028 of 2002
=================================================
AMRISH
RATILAL PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance :
MR
HARESH N JOSHI for Applicant(s) : 1 - 2
MR KARTIK PANDYA APP for
Respondent(s) : 1,
MR MANISH R BHATT for Respondent(s) : 2,
MR
BB NAIK for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/01/2011
ORAL
ORDER
Learned
counsels for the parties, at the out set, submits that though there
are arguable points, but considering the peculiar facts and
circumstances of the case and the issues raised in this petition, and
seeks permission to withdraw this application, at this stage, with a
view to raise all the contentions, submissions on facts as well as
law before the trial Court with a request to direct the trial Court
for expeditious conclusion of th trial.
Permission,
as prayed for, is granted.
Rule
discharged. Interim relief granted earlier stands vacated forthwith.
This
application stands disposed of as withdrawn.
It
is made clear that this court has not entered into merits of the
case.
[Anant
S. Dave, J.]
*pvv
Top