Gujarat High Court
Ramlakhan vs State on 26 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/5561/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5561 of 2008
In
CRIMINAL
APPEAL No. 1456 of 2008
=========================================================
RAMLAKHAN
@ PAPPU RAMDET BARETHA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AY KOGJE for
Applicant.
Mr.A.J.Desai, APP for the respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/06/2008
ORAL
ORDER
If
the appeal is not fixed for hearing within three years, the
petitioner would be at liberty to move for expeditious hearing of the
appeal.
The
petitioner is also at liberty to move for bail before the appellate
Court.
In
view of the above, the learned Counsel for the petitioner seeks
permission to withdraw this petition. Permission is granted. Petition
stands disposed of as withdrawn.
(M.D.Shah,J.)
lee.
Top