Gujarat High Court Case Information System
Print
R/SCR.A/1276/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No 1276 of 2011
================================================================
KANAIYALAL
LILADHARBHAI BHAVSAR....Applicant(s)
Versus
THRO.PUBLIC
PROSECUTOR & 1....Respondent(s)
================================================================
Appearance:
MR
SK PATEL FOR THE APPLICANT
MR
LR POOJARI, APP FOR THE RESPONDENT
================================================================
CORAM:
HONOURABLE
MR.JUSTICE M.D. SHAH
Date
: 13/06/2011
ORAL
ORDER
1. Heard
Mr.S.K.Patel, learned Advocate for the applicant. Page No.50
Annexure I is the typed copy of Rojkam, which shows that application
Exh.34 is pending since 30.01.2010 and without any reason the Court
has adjourned the matter.
2. Learned
Judicial Magistrate First Class, Surat, is hereby directed to dispose
of application Exh.34 in Criminal Case No.3348 of 2005 as early as
possible preferably within 1(one) month from the date of receipt of
present order.
3. In
view of above, learned Advocate for the applicant seeks permission to
withdraw present application at this stage. Permission is granted.
Present petition is disposed of.
(M.D.SHAH,
J.)
satish
Page
2 of 1
Top