Gujarat High Court Case Information System
Print
CR.MA/10684/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10684 of 2010
=======================================================
ISMAIL
@ KALU MOHAMMAD MIYA MALEK - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
KK PANDEY for Applicant(s) : 1,
MR SJ SHUKLA APP for Respondent(s)
: 1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 24/09/2010
ORAL
ORDER
The
present application has been filed by the applicant-accused under
Section 439 of Criminal Procedure Code for regular bail after filing
of the chargesheet.
The
applicant-accused is charged with having committed offences
under Sections 153(A)(1),A,B,C, 120(B) and 201 of the Indian Penal
Code, under Sections 4 and 6 of the Explosives Substance Act, under
Section 25(1)A,B of the Arms Act and under Section 135 of the Bombay
Police Act, for which, FIR being I-C.R.No.126/2009 has been lodged
at Vadodara City Police Station, Vadodara City.
After
arguing for some time, learned counsel, Mr.K.K. Pandya for the
applicant seeks permission to withdraw this application with a
request to expedite the trial in view of the statement made by the
learned A.P.P., Mr.Shukla that the trial has commenced and six
witnesses have already been examined. Permission, as prayed for, is
granted. This application stands disposed of as withdrawn. Rule is
discharged.
The
Court below is directed to complete the trial as expeditious as
possible.
(RAJESH
H.SHUKLA, J.)
/patil
Top