Gujarat High Court High Court

Mukeshkumar vs State on 6 July, 2011

Gujarat High Court
Mukeshkumar vs State on 6 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1086/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1086 of 2011
 

=========================================
 

MUKESHKUMAR
MAHENDRAPALSINGH THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
SHAKEEL A QURESHI for
Applicant(s) : 1, 
MS CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 06/07/2011 

 

ORAL
ORDER

1. It
is submitted by Ms.C.M.Shah, learned APP on instructions that in this
matter trial has commenced and matter is kept for recording evidence
on 26.07.2011. It is also submitted that summons is also issued to
the complainant who is police personnel.

2. In
view of above, learned Trial Court is directed to dispose of Criminal
Case No.205 of 2010 as early as possible preferably within within a
period of 2(two) month from 26.07.2011. It is submitted by
Mr.Qureshi, learned Advocate for the applicant that applicant will
fully cooperate in trial and will not ask unnecessary adjournment.

3. With
above observations, petition is disposed of. Direct service is
permitted.

[M.D.Shah,
J.]

satish

   

Top