Gujarat High Court Case Information System
Print
CR.MA/11037/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11037 of 2008
=========================================================
CHHABIL
@ PIDO DALABHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
UM SHASTRI for
Applicant(s) : 1,
MR MR MENDGEDY,ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/09/2008
ORAL
ORDER
Rule.
Mr. M.R.Mengdey, learned Additional Public Prosecutor, waives service
of notice of rule on behalf of Opponent-State.
Shri
U.M.Shastri, learned advocate for the applicant, seeks permission to
withdraw the application with a liberty to file appropriate
application before the learned trial Court for early disposal of the
case. Permission is accordingly granted. As and when such application
for early trial is made the trial Court may consider the same looking
to its own board and old matters. With this,present application is
dismissed as withdrawn with above liberty. Rule discharged.
(M.R.Shah,
J.)
sudhir
Top