Gujarat High Court
Anil vs State on 17 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1255/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1255 of 2011
=========================================================
ANIL
@ ANNU BABUBHAI KATARIA & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
HARDIK A DAVE for Applicant(s) : 1 - 4.
MR AJ DESAI APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/02/2011
ORAL
ORDER
After
arguing the case for some time, it is submitted that learned advocate
for the applicants do not press this application at this stage with a
view to pursue the remedy before the trial Court for expeditious
hearing.
It
will be open for the applicant to pursue the remedy before the trial
Court for expeditious hearing of such a case. Trial Court shall
consider the same in accordance with law.
Disposed
of as not pressed. Notice discharged.
(ANANT
S. DAVE, J.)
(ashish)
Top