Gujarat High Court Case Information System
Print
CR.MA/2098/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2098 of 2010
=========================================================
SALIM
IBRAHIM MOD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR
DIVYESH SEJPAL APP
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 16/04/2010
ORAL
ORDER
1. Learned
A.P.P. Mr.Divyesh Sejpal, at the out set, submitted that the trial in
the matter has already been commenced.
2. Considering
the aforesaid aspect, the trial court is directed to dispose of the
sessions case as early as possible preferably within a period of four
months.
3. In
view of the above, learned advocate Mr.A.M. Dagli 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 The application stands disposed of as withdrawn.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.
4. However,
it will be open for the applicant to move appropriate application, if
the trial is not completed within the stipulated period.
(H.B.ANTANI,
J.)
Hitesh
Top