Gujarat High Court Case Information System
Print
CR.MA/6824/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6824 of 2011
=========================================
BAHADURSINH
AMARSINH GOHEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
RAJESH M AGRAWAL for
Applicant(s) : 1,MR MA SAIYAD for Applicant(s) : 1,
MR LR POOJARI,
ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/05/2011
ORAL
ORDER
1. It
is submitted by learned Advocate for the applicant that discharge
application is preferred before the learned Trial Court and it is
pending. Discharge application preferred by the applicant will
decided by the learned Trial Court on its own merits and in
accordance with law without influenced by the order passed by this
Court. Learned Special Court is directed to dispose of Special NDPS
Case No.2 of 2011 which is pending before the learned Sessions Judge,
Anand as early as possible preferably within 4(four) months from the
date of receipt of present order.
2. In
view of above, learned Advocate for the applicant does not press
present application. Disposed of as not pressed. In case of
difficulty, applicants are at liberty to approach this Court. Direct
service is permitted.
[M.D.Shah,
J.]
satish
Top