Gujarat High Court
Mineshkumar vs State on 17 October, 2008
Gujarat High Court Case Information System
Print
CR.RA/568/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 568 of 2008
=========================================================
MINESHKUMAR
PRAVINCHANDRA SONI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) : 1,
MR
SP HASURKAR, APP for
Respondent
No.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 17/10/2008
ORAL
ORDER
Heard
party-in-person and learned APP Mr.Hasurkar for respondent State.
It
is submitted by learned APP that the trial has already commenced and
10 to 12 witnesses have been examined and the trial is in progress.
In view of this, the trial Court is directed to dispose of the case
as early as possible preferably within six months from the date of
receipt of this order.
In
view of the above, the party-in-person does not press this
application and it stands disposed of accordingly. Rule is
discharged.
(M.D.Shah,
J.)
Sreeram.
Top