Gujarat High Court
Geetaben vs State on 13 June, 2011
Gujarat High Court Case Information System
Print
R/SCR.A/1137/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No 1137 of 2011
================================================================
GEETABEN
DINESHKUMAR THAKKAR....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
MRS
NISHA M PARIKH as ADVOCATE for the Applicant(s) No. 1
PUBLIC
PROSECUTOR for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE M.D. SHAH
Date
: 13/06/2011
ORAL
ORDER
Heard
the learned Advocate for the applicant. Learned Advocate for the
applicant has submitted that she does not press this application if
the direction is issued to the Court below to decide the original
case within stipulated period of time.
Having
heard the learned Advocate for the applicant, learned Judicial
Magistrate First Class, Dholka is directed to hear and decide the
original Criminal Case No.914 of 2009 pending before it within a
period of six months.
Application
is disposed of as not pressed.
(M
D SHAH, J.)
sompura
Page
1 of 1
Top