Gujarat High Court
Mohammad vs State on 8 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2125/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2125 of 2010
=============================================
MOHAMMAD
SAJID KADARBHAI SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT & 15 - Respondent(s)
=============================================
Appearance :
MR
SA DESAI for Applicant(s) : 1,
MR LR PUJARI APP for Respondent(s)
: 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/03/2010
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application with a liberty to approach the learned Magistrate for
expeditious hearing of the pending case.
Permission,
as prayed for, is granted. As and when such application for
expeditious hearing is filed by the applicant, the concerned learned
Magistrate shall decide the same in accordance with law keeping in
mind peculiar facts of the case.
This
application stands disposed of as withdrawn.
[Anant
S. Dave, J.]
*pvv
Top