Gujarat High Court High Court

Criminal Misc.Application No. … vs Mr Aj Desai App For on 13 October, 2011

Gujarat High Court
Criminal Misc.Application No. … vs Mr Aj Desai App For on 13 October, 2011
Author: A.M.Kapadia,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 4767 of 2001



     --------------------------------------------------------------
     JAYABEN BHAYABHAI DAFDA
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Misc.Application No. 4767 of 2001
          MR YOGESH S LAKHANI for Petitioner No. 1
          MR AJ DESAI APP for Respondent No. 1


     --------------------------------------------------------------


              CORAM : MR.JUSTICE A.M.KAPADIA


              Date of Order: 06/07/2001


ORAL ORDER

1.Mr. Lakhani, learned advocate for the
petitioner, seeks leave to withdraw the petition, with a
request to issue appropriate directions to the concerned
Sessions Judge to expedite the trial. Mr. A.J. Desai,
learned A.P.P. has no objection if permission to
withdraw the petition is granted. The petition stands
rejected as it is withdrawn. However, in the facts and
circumstances of the case and more particularly in view
of the fact that the petitioner/accused is having four
minor children and she is in jail since seven months, the
learned Sessions Judge is requested to expedite the trial
by giving top priority and try to conclude the trial on
or before 30.4.2002. With the above observation and
direction, notice is discharged.

6.7.2001.(A. M. Kapadia, J.)

(karan)