Gujarat High Court Case Information System
Print
CR.MA/13796/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC. APPLICATION No. 13796 of
2009
=========================================
GULABBHAI
BHOGILAL @ BHAGIRATHBHAI VANZARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
JV JAPEE for
Applicant(s) : 1,
MS KRINA CALLA, APP for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 02/02/2010
ORAL ORDER
At
the outset, learned Additional Public Prosecutor, Ms Krina Calla
submitted that the matter is already committed before the Sessions
Court and the case is about to commence. In view of the aforesaid
facts and circumstances of the case, the Sessions Court is directed
to frame the charge and dispose of the matter as early as possible
and preferably within six months from the date of receipt of this
order.
In
view of the aforesaid observations, learned advocate Mr JV Japee for
the applicant seeks permission to withdraw this application.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn.
The
liberty is reserved to the applicant to move appropriate application
if the case is not decided within six months.
(H.B.
Antani, J.)
mrpandya
Top