Gujarat High Court
Rajubhai vs State on 26 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/624/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 624 of 2010
=========================================================
RAJUBHAI
NAKUBHAI MAKVANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SK PATEL for
Applicant(s) : 1,
MR UA TRIVEDI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/02/2010
ORAL
ORDER
Mr.
S.K. Patel, learned advocate for the applicant submitted that case is
already committed to the Sessions Court at Sabarkantha. Considering
the aforesaid fact, the Sessions Court is directed to dispose of the
Sessions Case as early as possible and preferably within six months
from the date of receipt of this order.
In
view of the above, learned advocate for the applicant seeks
permission to withdraw this application. Permission, as prayed for,
is granted. The application stands disposed of as withdrawn. Rule is
discharged.
Direct
service is permitted.
[H.B.
ANTANI, J.]
pirzada/-
Top