Gujarat High Court
Keshubhai vs State on 9 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/14623/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14623 of 2009
=========================================================
KESHUBHAI
SURABHAI KHASIA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PM DAVE for
Applicant(s) : 1,
MR PM DAVE, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 09/04/2010
ORAL
ORDER
Mr.Devang
Vyas, learned APP, on instructions submits that the case is committed
to Sessions Court and charge is already framed.
Considering
the aforesaid facts and circumstances, learned Sessions Judge is
directed to dispose of the Sessions Case as expeditiously as possible
and preferably within six months from the date of receipt of this
order.
In
view of the above, 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 The application stands disposed of as withdrawn.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.
[H.B.
ANTANI, J.]
pirzada/-
Top