Gujarat High Court Case Information System
Print
CR.MA/482/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 482 of
2010
=========================================================
PANKAJKUMAR
BHAILALBHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK A DAVE for
Applicant(s) : 1,
MS. KRINA CALLA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 15/02/2010
ORAL
ORDER
Learned
A.P.P. Ms. Krina Calla, at the out-set, submitted that the Sessions
Case No. 214 of 2009 is already pending before the Sessions Court,
district Panchmahal.
Considering
the aforesaid aspect, it would be just and proper in the facts and
circumstances of the present case that the direction given to the
learned Sessions Judge to dispose of the aforesaid case as early as
possible preferably within four months from the date of the receipt
of this order.
In
view of the above, learned advocate Mr. Hardik A. Dave for the
applicant seeks permission to withdraw the application. Permission,
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.
(H.B.ANTANI,
J.)
Shekhar
Top