Gujarat High Court
Harish vs State on 31 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2949/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2949 of 2011
=========================================================
HARISH
@ PAPPU DASHRATHBHAI OD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
NIKHIL D JOSHI for
Applicant(s) : 1,
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/03/2011
ORAL
ORDER
Heard
learned Advocates for the parties.
Trial
is expedited since the age of the victim is around 15 years as per
the Date of Birth. Hence, no case is made to exercise powers in
favour of the applicant at this stage.
However,
if the trial is not over within six months from today, it will be
open for the applicant to take appropriate remedy in accordance with
law.
In
view of the above, this application is rejected. Rule discharged.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top