Gujarat High Court Case Information System
Print
CR.MA/2515/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2515 of 2011
=========================================================
DILIP
@ DILO KHIMJIBHAI @ KARABHAI DODIYA KARADIA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
PM THAKKAR, SR.ADVOCATE FOR M/S THAKKAR ASSOC.
for Applicant(s) : 1 -
3.
MS CM SHAH, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
ND NANAVATI, SR.ADVOCATE WITH MR RUTURAJ NANAVATI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/03/2011
ORAL
ORDER
When
the matter came up for hearing, Ms.C.M.Shah, ld.APP for the
respondent – State, upon instructions by the concerned
Investigating Officer, states that the case was already committed to
the concerned Sessions Court and the Sessions Court has posted the
Sessions Case No.54 of 2010 for framing charge on 6.4.2011.
Upon
such statement having been made by Ms.Shah, ld.APP for the
respondent – State, Mr.P.M.Thakkar, ld.Sr.Counsel for
M/s.Thakkar Associates for the petitioners, states that the bail
application at this stage is not pressed reserving the liberty of
the petitioners to move for bail in future and the concerned
Sessions Court may be directed to expedite the hearing of the
Sessions Case, since the petitioners are in jail since June 2010.
In
above view of the matter, the bail application is permitted to be
withdrawn at this stage, reserving the liberty of the petitioners to
move for bail in future, if necessity so arises. The concerned
Sessions Court is requested to see that the Sessions Case No.54 of
2010 is tried and decided as expeditiously as possible, preferably
within 5 months from the date of receipt of this order. The bail
application accordingly stands disposed of.
Rule
is accordingly discharged.
(J.C.UPADHYAYA,
J.)
(binoy)
Top