Gujarat High Court Case Information System
Print
CR.MA/15525/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15525 of 2011
=========================================================
BHARAT
@PAILOT RAMESHBHAI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR.MRUDUL
M BAROT for
Applicant(s) : 1,
MS NAIR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/11/2011
ORAL
ORDER
Rule.
Ms. Nair, learned APP waives service of notice of rule for and on
behalf of State.
In
the meantime, trial Court concerned i.e. Judicial Magistrate, First
Class at Nadiad is directed to send a report as regards the status of
the trial i.e. Criminal Case No.923 of 2011 arising from First
Information Report registered with I-CR No.221 of 2010 with Nadiad
(Rural) Police Station on or before returnable date.
The
trial Court concerned shall specify as to how many witnesses have
been examined and how much time is likely to be consumed for
completion of a trial.
S.O.
to 2 nd
December, 2011.
[J.B.
Pardiwala, J.]
#MH
Dave
Top