Gujarat High Court
Arvindbhai vs State on 2 May, 2011
Gujarat High Court Case Information System
Print
SCR.A/1061/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1061 of 2011
=========================================================
ARVINDBHAI
NANUBHAI PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRAPURVAADAVE
for
Applicant(s) : 1 - 2.
Mr.L.R.Pujari, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 02/05/2011
ORAL
ORDER
The
trial Court is directed to dispose of the M.Case No.2 of 1998 as
early as possible as the case is very old. If the presence of the
petitioner-original accused is not required before the trial Court,
then the trial Court will consider the exemption application
submitted by the present petitioner if the advocate for the
petitioner-original accused is ready to conduct the matter in absence
of the petitioner.
In
view of the above, learned advocate for the petitioner does not press
this application at this stage. This application stands disposed of
as not pressed.
(
M.D.Shah, J )
srilatha
Top