Gujarat High Court Case Information System
Print
CR.MA/6791/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6791 of 2009
=========================================================
LILABHAI
PUNJABHAI BHARIYA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HRIDAY BUCH for
Applicant(s) : 1 - 2.
MR HL JANI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 03/03/2010
ORAL
ORDER
Mr.
H.L. Jani, learned APP appearing for the opponent State, at the
outset, submitted that the case is already committed to the Sessions
Court and the trial is about to commence.
Considering
the aforesaid aspect, learned Sessions Judge, Junagadh 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.
However, it would be open for the applicants to move appropriate
application if the Sessions Case is not disposed of within stipulated
time.
In
view of the above, learned advocate for the applicants 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 The application stands disposed of as withdrawn.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