Gujarat High Court High Court

Bipinbhai vs State on 22 March, 2010

Gujarat High Court
Bipinbhai vs State on 22 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1645/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1645 of
2010 
 
=========================================================

 

BIPINBHAI
NATAVARBHAI CHAUDHARY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEEP D VYAS for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 22/03/2010  
 
ORAL ORDER

Mr
DD Vyas, learned advocate for the applicant seeks permission to
withdraw this application. However, it is submitted by the learned
advocate for the applicant that the trial pending before the learned
Sessions Court be expedited.

Considering
the aforesaid aspects, the Trial Court is directed to dispose of the
trial as expeditiously as possible.

In
view of the above observation, the permission as prayed for is
granted. The application stands disposed of as withdrawn. Rule is
discharged.

[H.B.ANTANI,
J.]

mrpandya

   

Top