Gujarat High Court
Imranbhai vs State on 5 September, 2008
Gujarat High Court Case Information System
Print
SCR.A/1734/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1734 of 2008
=========================================================
IMRANBHAI
GAFFARBHAI SAMA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1 - 2.MISS T.S.SAIYED for Applicant(s) : 1 - 2.
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/09/2008
ORAL
ORDER
Mr.Saiyed,
learned Advocate for the applicant seeks permission to withdraw the
present application with a request that trial be expedited.
Permission,
as prayed for, is granted. It will be open for the learned Advocate
for the petitioner to move appropriate application before the learned
JMFC for expeditious trial and the same shall be considered by the
learned trial Judge looking to his own Board and old pending matters.
Petition, stands dismissed as withdrawn accordingly.
(M.R.SHAH,
J.)
sompura
Top