IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 5782 of 1996
--------------------------------------------------------------
HADMAT BHURJI VAGHELA
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
MR VIPUL S MODI for Petitioner
MR NIGAM SHUKLA, APP for Respondent No. 1
MR YOGHESH LAKHANI, for Orig. Complainant
--------------------------------------------------------------
CORAM : MR.JUSTICE A.R.DAVE
Date of Order: 10/02/97
ORAL ORDER
Ld. APP Mr. Nigam Shukla appearing for the
respondent Govt. has submitted that the charge has been
framed and trial is likely to begin within a very short
period. The said fact could not be controverted even by
Ld. Advocate Mr. Lakhani appearing for the complainant.
In the circumstances, looking to the peculiar
facts of the case, it is hoped that the trial would be
concluded as expeditiously as possible and without any
unreasonable delay.
In view of above observation, Ld. Advocate Mr.
Modi has not pressed this application at this stage
without dealing with the averments pertaining to the
report of ballistic expert.
Application stands disposed of as withdrawn.
Notice discharged.
10.2.1997[ A.R. DAVE, J ]
**cr.ma578296o**rawal