Gujarat High Court
Jadabhai vs State on 5 August, 2011
  
 Gujarat High Court Case Information System 
    
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CR.MA/11028/2011	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CRIMINAL
MISC.APPLICATION No. 11028 of 2011
 
 
 
=========================================
 
JADABHAI
NAGJIBHAI VALMIKI - Applicant(s)
 
Versus
 
STATE
OF GUJARAT - Respondent(s)
 
========================================= 
Appearance
: 
MR VR HALANI for Applicant(s) :
1, 
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	
 
 
 
 
Date
: 05/08/2011 
 
 
 
ORAL
ORDER
	Learned
advocate for the applicant seeks permission to withdraw this
application, at this stage.
	Permission,
as prayed for, is granted.
	However,
considering the facts and circumstances of the case, it will be open
for the applicant to approach the appropriate forum seeking bail, if
the trial is not completed on or before 31.12.2011.
	With
the aforesaid, this application stands disposed of as withdrawn.
	Copy
of the order may be sent to the trial Court by the registry so as to
expedite the trial.
[ANANT
S. DAVE, J.]
//smita//
Top