Gujarat High Court High Court

Irfan vs State on 29 April, 2010

Gujarat High Court
Irfan vs State on 29 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3347/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3347 of 2010
 

 
 
=========================================================

 

IRFAN
PIRUBHAI SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
MUMTAZ SAIYED for
Applicant(s) : 1, 
MR DC SEJPAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 29/04/2010 

 

 
 
ORAL
ORDER

Mr
Saiyed, learned advocate for the applicant seeks permission to
withdraw this application.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.

However,
considering the facts and circumstances of the case, the learned
Sessions Judge is directed to dispose of the trial as expeditiously
as possible after commitment of the case.

[H.B.ANTANI, J.]

mrpandya

   

Top