Gujarat High Court High Court

Ratilal vs State on 21 January, 2011

Gujarat High Court
Ratilal vs State on 21 January, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/388/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 388 of 2002
 

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


 

RATILAL
MANILAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
HARESH N JOSHI for Applicant(s) : 1, 
MR DC SEJPAL APP for
Respondent(s) : 1, 
MR MANISH R BHATT for Respondent(s) : 2, 
MR
BB NAIK for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/01/2011 

 

ORAL
ORDER

Learned
counsels for the parties, at the out set, submits that though there
are arguable points, but considering the peculiar facts and
circumstances of the case and the issues raised in this petition and
seeks permission to withdraw this application, at this stage, with a
view to raise all the contentions, submissions on facts as well as
law before the trial Court with a request to direct the trial Court
for expeditious conclusion of th trial.

Permission,
as prayed for, is granted.

Rule
discharged. Interim relief granted earlier stands vacated forthwith.

This
application stands disposed of as withdrawn.

It
is made clear that this court has not entered into merits of the
case.

[Anant
S. Dave, J.]

*pvv

   

Top