Gujarat High Court High Court

Chavda vs State on 2 July, 2008

Gujarat High Court
Chavda vs State on 2 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5551/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5551 of 2008
 

 
 
=========================================================

 

CHAVDA
MAHENDRASINH JILUJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK B BAROT for
Applicant(s) : 1, 
MS ARCHANA RAVAL, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/07/2008 

 

 
 
ORAL
ORDER

1. Rule.

Ms.Archana Raval, learned Addl.Public Prosecutor waives service of
notice of rule on behalf of respondent-State of Gujarat.

2. After
the application is argued at length and the Court is not inclined to
consider the application positively, Shri Pratik B.Barot, learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw the present application. However, he has requested to pass
an appropriate order for early trial.

3. Looking
to the fact that even the trial court while rejecting the bail
application has also passed an order for early disposal of trial, the
prayer of the applicant for an appropriate order for early trial can
be considered. The application is dismissed as withdrawn. The trial
court is directed to conclude the trial as early as possible but not
later than twelve months from the date of receipt of writ of this
order subject to co-operation by all concerned.

4. With
these, present application is dismissed. Rule is discharged.

(
M.R. SHAH, J. )

syed/

   

Top